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 Rajasthan - Section

Section 269 in Rajasthan Municipalities Act, 2009

269. Licensing markets, slaughter-houses and certain business.

(1)It shall be lawful for the Municipality to direct that no place not belonging to or vested in it, shall be used for the purposes specified in clause (j) of sub-Section (1) of Section 340 except under and in accordance with the conditions of a licence from the Municipality which may from time to time grant, suspend, withhold or withdraw such licences either generally or in individual cases.
(2)Whoever uses or permits the use of any place contrary to such direction, without the licence required as aforesaid, or in contravention of any of the conditions or during the suspension or after the withdrawal of such licence shall be punished with fine which shall not be less than one thousand rupees but which may extend to two thousand rupees.
(3)Upon a conviction being obtained in respect of any place under sub-Section (2) of this Section, the Magistrate shall on the application of the Municipality, but not otherwise, order such place to be closed, and thereupon appoint persons or take other steps to prevent such place being so used and every person who so uses or permits the use of place after it has been so ordered to be closed shall be punished with fine which shall not be less than fifty rupees but which may extend to one hundred rupees for each day during which he continues so to use, or permits such use of the place after it has been so ordered to be closed.
(4)Any person aggrieved by an order of the Municipality under sub-Section (1) granting, suspending, withholding or withdrawing any licence may, within thirty days of the such order exclusive of the time requisite for obtaining a copy thereof appeal to the Collector and the order of the Appellate Authority shall be final and shall not be liable to be questioned in any Court.