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 37 in Ajmer Development Authority Act, 2013

37. Sanction for sub-division of plot or layout of private street.

(1)Every person who intends to sub-divide his land or his plot or make or layout a private street on such land or plot on or after the date of the publication of the draft plan under section 23 shall submit the intended lay out plan for such purpose together with such particulars and such fees, as may be determined by regulations or by Government orders, to the Authority for sanction.
(2)The Authority may, within the period specified in the regulations, sanction such plan either without modifications or subject to such modifications or conditions as it considers expedient or may refuse to give sanction, if the Authority is of opinion that such division or laying out of street is not in any way consistent with the proposal of the plan.
(3)No compensation shall be payable for the refusal of a sanction or for the imposition of modifications or conditions in the sanction.
(4)If any person does any work in contravention of sub-section (1), or in contravention of the modifications or conditions given under sub-section (2), or inspite of refusal of sanction under the said sub-section (2), the Authority may direct such person by notice in writing to stop any work in progress and after making an inquiry in the manner determined by regulations remove or pull down any work or restore the land to its original condition.