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 1] [Entire Act]

State of Kerala - Section

Section 219H in Kerala Panchayat Raj Act, 1994

219H. Removal of rubbish and solid waste accumulated on non-residential premises.

(1)The Secretary may if he thinks fit by notice in writing of any premises used as
(a)a factory, workshop or a place for carrying or any manufacturing process, or
(b)a market or trade premises, or
(c)a slaughter houses, or
(d)a hotel, eating house, or restaurant, or
(e)a hospital or a nursing home, or
(f)a warehouse or godown, or
(g)a place to public resorts, where rubbish offensive matter, filth, trade refuse, special wastes, hazardous wastes or excrementitious and polluted matters are accumulated in large quantities, to collect such matters accumulated thereon and to remove the same to a depot or place provided or directed by the secretary at such time and in such manner and by such routes as may be specified in the notice.
Provided that, where such solid wastes cannot be removed to such place or depot as required by the secretary on health reasons, the secretary may direct the owner a occupier of such, premises to make his own arrangements for disposal of such wastes and for noncompliance of such direction, he may on conviction, be punished with a fine which may extend to rupees ten thousand and a further fine at the rate of rupees one hundred for each day during which the offence is continued.
(2)Where the owner or occupier fails to dispose of the waste in pursuance of the notice under sub-section (1), the cost for such removal shall be fixed and realised by the village panchayat from the said owner or occupier.