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 36 in Rajasthan State Highways Act, 2014

36. Power to restrict the use of highway.

- If the State Government or an officer authorised by the State Government in this behalf is satisfied that it is necessary in the interest of public safety or convenience, or because of the nature of any road or bridge so to do, it may, by notification in the Official Gazette, prohibit or restrict, subject to such exceptions or conditions as may be specified in the notification, the use of any highway or part thereof by a class or classes of traffic either generally or on specified occasion or time as specified in the notification and when such prohibition or restriction is imposed, the State Government or such officer shall cause such traffic signs to be placed or erected at suitable places for the convenience of the traffic as may be prescribed:Provided that where any prohibition or restriction under this section is to be retained for a period of one month or less, such prohibition or restriction may be imposed without issuing notification in the Official Gazette:Provided further that the prohibition or restriction imposed under the first proviso shall be published widely for the knowledge of the users by other possible means.