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 36 in Jodhpur Development Authority Act, 2009

36. Power to require removal of authorised development or use.

(1)If it appears to the Authority that it is expedient in the interest of proper planning of its areas (including the interest of amenities) having regard to the Plan prepared -
(a)that any use of land should be discontinued; or
(b)that any conditions should be imposed on the continuance thereof; or
(c)that any building or works should be altered or removed, the Authority may, by notice served on the owner -
(i)require the discontinuance of that use; or
(ii)impose such conditions as may be specified in the notice on the continuance thereof; or
(iii)require such steps, as may be specified in the notice to be taken for the alteration or removal of any building or works, as the case may be within such period, being not less than one months, as may be specified therein, after the service of the notice.
(2)Any person aggrieved by such notice may, within the said period and in the manner prescribed, appeal to the Tribunal.
(3)On receipt of an appeal under sub-section (2), the Tribunal may, after giving a reasonable opportunity of being heard to the appellant and the Authority, dismiss the appeal or allow the appeal by quashing or varying the notice as it may think fit.
(4)If any person: -
(i)who has suffered damage in consequence of the compliance with notice by the depreciation on any interest in the land to which he is entitled or by being disturbed in his enjoyment of the land or otherwise; or
(ii)who has carried out any works in compliance with the notice, claims, from the Authority, within the time and in the manner prescribed compensation in respect of that damage, or of any expenses reasonably incurred by him for complying with the notice, then the provisions of sub-section. (2) & (3) of S. 30 shall apply in relation to such claim as those provision apply to claims for compensation under those provisions.