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 162 in Rajasthan Municipalities Act, 2009

162. Subsequent modification of Plans.

(1)At any time after a Plan has come into operation according to provisions of Section 161, the Municipality may, with the prior approval of the State Government, make any modification to the Plan as it thinks fit, the modifications, which in its opinion, do not affect material alterations in the character of the Plan and which do not relate to the extent of land uses or the standards of population density.
(2)Before making any modification to the Plan, the Municipality shall publish a notice, inviting objections before such date as may be specified in the notice and shall consider all objections and suggestions that may be received by the Municipality.
(3)Every modification made under the provisions of this Section shall be published and the modification shall come into operation either on the date of publication or on such date as the Municipality may fix by notice published in the Official Gazette whereupon the modified Plan shall come into operation to all intents and for all purposes of this Act.
(4)Upon coming into operation of any modified Plan, any reference in any other Section, except in the foregoing Sections of this Chapter, to the Mater Development Plan or any other plan, shall be construed as a reference to the Master Development Plan or, as the case may be other plan, as modified under the provisions of this Section,
(5)No modification of the Plan shall be made under this Section until and unless it is finally approved by the State Government.