Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Rajasthan - Section

Section 257 in Rajasthan Municipalities Act, 2009

257. Powers of fire brigade and other persons for suppression of fire.

(1)On the occasion of a fire in a municipal area any Magistrate, any member of the Municipality, the Chief Municipal Officer, any other officer, of the Municipality, any member of the fire brigade directing its operations or any police officer above the rank of a constable may
(a)remove or order the removal of any person who by his presence interferes with or impedes operations for extinguishing the fire or for saving life or property;
(b)close any street or passage in or near which the fire is burning;
(c)for the purpose of extinguishing the fire-break into or through or pull down or cause to be broken into or through or pulled down or used for the passage of house or other appliances any building or land;
(d)cause mains and pipes to shut off so as to give greater pressure of water in or near the place where the fire has occurred;
(e)call on the person in-charge of a fire-engine to render such assistance as may be possible; and
(f)generally take such measures as may appear necessary for the preservation of life and property.
(2)No person shall be liable to pay damages for an act done by him under sub-Section (1) in good faith.