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 43] [Entire Act]

State of Maharashtra - Section

Section 113 in The Maharashtra Regional and Town Planning Act, 1966

113. Designation of site for new town.

- If the State Government is satisfied that it is expedient in the public interest that any area should be developed as a site for a new town as reserved or designated [in any draft or final Regional Plan] [These words were substituted for, the words 'in Regional Plan' by Maharashtra 14 of 1971, Section 5(1)(a).] it may by notification in-the Official Gazette, designate that area as the site for the proposed new town. The new town shall be known by the name specified in the notification.
(2)After publication of the notification under sub-section (1) for the purpose of acquiring, developing and disposing of land in the area of a new town, the State Government shall by another notification in the Official Gazette, constitute a New Town Development Authority. The New Town Development Authority shall consist of a Chairman, a Vice-Chairman [two members representing the local authorities functioning in the Region and such numbers of other members not exceeding seven] [These words were substituted for the words 'and such number of other members not exceeding four' by Maharashtra 14 of 1971, Section 5(1)(b).] as in the opinion of the State Government have special knowledge or practical experience in matters relating to town and country planning, an officer to be called the Town Planning Officer and a Chief Executive Officer: The Chairman and the Vice-Chairman and all other members shall be appointed by the State Government.
(3)The Chief Executive Officer shall be the Secretary of the Development Authority [constituted under sub-section (2)] [This portion was added by Maharashtra 21 of 1971, Section 3(1).].
(3A)[ Having regard to the complexity and magnitude of the work involved in developing any area as a site for the new town, the time required for setting up new machinery for undertaking and completing such work of development, and the comparative speed with which such work can be undertaken and completed in the public interest, if the work is done through the agency of a corporation including a company owned or controlled. by the State or a subsidiary company thereof, set up with the object of developing an area as a new town, the State Government may, notwithstanding anything contained in sub-section (2), require the work of developing and disposing of land in the area of a new town to be done by any such corporation, company or subsidiary company aforesaid, as an agent of the State Government; and thereupon, such corporation or company shall, in relation to such area, be declared by the State Government, by notification in the Official Gazette, to be the New Town Development Authority for that area.] [Sub-section (3A) was inserted by Maharashtra 21 of 1971, Section 3(2).]
(4)Every Development Authority shall be a body corporate with perpetual succession and a common seal with power to acquire hold and dispose of property, both moveable and immoveable, and contract and sue or be sued by such name as may be specified in the notification under [sub-section (2)] [This portion was substituted for sub-section (1)', by Maharashtra 21 of 1971, Section 3(3).].
(5)[on the constitution of, or on the declaration of any corporation or company as] [These words were substituted for the words On the constitution of a Development Authority', by Maharashtra 21 of 1971, Section 3(4).], a Development Authority for any new town, the local authority or authorities functioning, within the area designated under this Act as a site for the new town, immediately [before such, constitution or declaration] [These words were substituted for the words 'before such constitution', by Maharashtra 21 of 1971, Section 3(4).] shall cease to exercise the powers and perform the functions and duties which the said Development Authority is competent to exercise and perform under this Act.
(6)The provisions of sections 5, 6, 7, 8, 9, 10 and 11 shall apply mutatis mutandis to a [Development Authority constituted under sub-section (2)] [This portion was substituted for the words 'Development Authority' by Maharashtra 21 of 1971, Section 3(5).] as they apply in relation to a Regional Board.
(7)The Development Authority shall have its office at such place as the State Government may appoint in this behalf.
(8)A Development Authority shall have all the powers and shall carry out all the duties of a Planning Authority under this Act [(including all powers and duties under Chapters III and IV and also under other provisions of this Act)] [This portion was deemed always to have been inserted by Maharashtra 30 of 1972, Section 8.] as may be relevant for carrying out of its objects and all the provisions in respect of procedure under this Act shall apply so far as may be necessary in this behalf.