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 242 in Rajasthan Municipalities Act, 2009

242. Removal and trimming of hedges, trees, etc.

(1)The Municipality may, by written notice, require the owner or occupier of any land to trim or prune the hedges thereof bordering any public street so that the said hedges may not exceed such height from the level of the street and such width as the Municipality may direct and to cut down, lop or trim all trees or shrubs which in any way overhang, endanger or obstruct, or which it deems likely to overhang, endanger or obstruct any public street or to cause damage thereto, or which so overhang any public tank, well or other provision for water supply as to pollute, or to be likely to pollute, the water thereof.
(2)If the owner or occupier fails to comply with the notice issued to him under sub-Section (1) within the period specified in the notice, the Municipality may cause to trim or prune such hedges and recover the cost of trimming and pruning in the same manner in which municipal dues are recovered.