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 Uttar Pradesh - Section

Section 6 in Shri Kashi Vishwanath Special Area Development Board Varanasi Act, 2018

6. Power and functions of the Board.

(1)The Chief Executive Officer will be the executive head of the Board who will act and pass orders in accordance with the provisions of this Act or the rules and regulations made under this Act;
(2)
(a)The Board shall, as soon as may be, prepare a plan for the Special Development Area-
(i)The plan shall define various sectors into which such area may for the purposes of development indicate the land in each sector which is proposed to be used and the stages by which any development shall be carried out; serve as a basic pattern of frame-work, within which the development plans for various sectors may be prepared;
(ii)The plan may provide for any other matter necessary for the proper development of such area;
(b)The Board shall prepare a plan to rehabilitate, as may be required, and get it approved by the State Government in order to settle and rehabilitate residents, owners or occupants; who are to be relocated, for implementation of development plan for the Special Development Area;
(c)The Board shall make and execute a long-term plan to conserve the heritage that falls under its jurisdiction and shall ensure that the surrounding are according to the Sajra Bandobast Plan after due approval of the State Government.
(3)
(i)Subject to the directions given by the State Government, the Board may acquire any building or land through mutual negotiations, purchase, donation, transfer, lease, rent or otherwise. It may also acquire any land, buildings in accordance with the provisions of law for the time being in force and shall publish a public notice in the local newspaper/gazette inviting persons who may have any claim or interest in such property, to file their claim;
(4)The State Government may vest any land to the Board, whether under its control or under the control of any local body by such terms and conditions as it may deem fit;
(5)The Board may sell, lease, rent or otherwise transfer whether by auction, allotment or otherwise any land or building belonging to the Board in the Special Development Area with the prior approval of the State Government in such manner and on such terms and conditions as may be prescribed;
(6)The Board may on payment of such fees and on such conditions grant renew licence for such period as may be prescribed by regulations and renew to carry out any profession or trade in the Special Development Area;
(7)For the purposes of proper planning and development of the Special Development Area, the Board may issue such directions as it may consider necessary, regarding,-
(a)ban on erection or occupation of any building in contravention of regulations;
(b)protection of architectural features of the elevation or frontage of any building;
(c)layout and alignment of buildings on any site;
(d)restrictions and conditions in regard to open spaces to be maintained in and around buildings and height and character of buildings;
(e)number of residential buildings that may be erected on any site;
(f)erections of shops, workshops, warehouses, factories or buildings;
(g)maintenance of height and position of walls, fences, hedges or any other structure or architecture constructions;
(h)maintenance of amenities;
(i)restrictions of use of any site for.a purpose other than that for which it has been allocated;
(j)the means to be provided for proper (i) drainage of waste water (ii) disposal of waste, and (iii) disposal of town refuse;
(k)the materials to be used for external and partition walls, roofs, floors and other parts of buildings and their position or location or the method of construction;
(l)the certificates necessary and incidental to the submission of plans, amended plans and completion and/or occupancy certificates.