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 93] [Entire Act]

State of Maharashtra - Section

Section 3 in The Maharashtra Regional and Town Planning Act, 1966

3. Establishment of Region and alteration of its limits.

(1)Subject to the provisions of this section, the State Government may, by notification in the Official Gazette, establish any area in the State, by defining its limits, to be a Region for the purposes of this Act, and may name and alter the name of any such Region. In any case, where any Region is renamed, then all references in any law or instrument or other document to the Region shall be deemed to be a reference to the Region as renamed, unless expressly otherwise provided or the context so requires.
(2)The State Government may, by notification in the Official Gazette,-
(a)alter the limits of a Region, so as to include therein or to exclude therefrom, such area as may be specified in the notification; or
(b)amalgamate two or more Regions so as to form one Region; or
(c)split up any Region into two or more Regions; or
(d)declare that the whole or part of the area comprising a Region shall cease to be a Region or part thereof.
(3)A plan showing the boundaries of the Region as established under this section shall be available for inspection at the office of the Collector and the Mamlatdar or Tahsildar concerned, and on the constitution of the Regional Board therefor, also at the office of the Board.
(b)Constitution of Regional Planning Boards