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 6] [Entire Act]

State of Rajasthan - Section

Section 28 in The Rajasthan Housing Board Act, 1970

28. Matters to be provided for by housing schemes

- Notwithstanding anything contained in any other law for the time being in force, a housing scheme may provide for all or any of the following matters, namely: -
(a)the acquisition by purchase, exchange or otherwise of any property necessary for or affected by the execution of the scheme:
(b)the laying or re-laying out of any land comprised in the scheme:
(c)the distribution or re-distribution of site belonging to owners of property comprised in the scheme;
(d)the closure or demolition of dwellings or portions of dwellings unfit for human habitation;
(e)the demolition of obstructive buildings or portions of buildings;
(f)the construction and reconstruction of buildings;
(g)the sale, letting or exchange of any property comprised in the scheme;
(h)the construction and alteration of streets and back lanes:
(i)the formation of a reconstituted plot by the alterations of the boundaries of an original plot:
(j)the allotment of a plot to any owner dispossessed of his land in furtherance of the housing scheme:
(k)the transfer of ownership of a plot from one person to another:
(l)the reconstitution of two or more plots belonging to different persons into one plot without changing their boundaries and making them joint property with the consent of the owners of the original plots;
(m)the provision of draining, water-supply and lighting of the area included in the scheme:
(n)the provision of parks, playing-fields and open spaces for the benefit of any area comprised in the scheme or any adjoining areas, and the enlargement of existing parks, playing fields, open spaces and approaches:
(o)the reclamation or reservation of lands, for markets, gardens, playing-fields, schools, dispensaries, hospitals and other amenities in the scheme;
(p)the letting out, management and use of the Board premises:
(q)the provision of sanitary arrangements required for the area comprised in the scheme, including the conservation of, and prevention of any injury or contamination to reverse or other sources and means of water-supply;
(r)the provision of accommodation for any class of inhabitants:
(s)the advance of money for the purpose of the scheme;
(t)the provision of facilities for communication and transport:
(u)the collection of such information and statistics as may be necessary for the purposes of this Act:
(v)any other matter for which, in the opinion of the State Government, it is expedient to make provision with a view to provide housing accommodation and to the improvement or development of any area comprised in the scheme or any adjoining area or the general efficiency of the scheme.
Explanation. - For the purposes of this section, the State Government may, on the recommendation of the Board, by notification in the Official Gazette, specify such area surrounding or adjoining the area included in a housing scheme to be the adjoining area.