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 Madhya Pradesh - Section

Section 87 in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973

87. Repeal, Savings and construction of references.

- [(1) As from the date of,-] [Renumbered by M.P. Act No. 31 of 1979.](a)the coming into force of the provisions of Chapter II the reference to Chief Town Planner in any enactment for the time being in force, shall be construed as a reference to the Director;(b)the Constitution of a planning area, the following consequences shall ensue, namely-(i)the Madhya Pradesh Town Planning Act, 1948 (No. 17 of 1948), shall stand repealed in such area;(ii)any land use map, draft development plan or development plan prepared under the said Act, shall be deemed to have been prepared under this Act and all papers relating thereto shall stand transferred to the Director;(c)the establishment of the Town and Country Development Authority for any area the following consequences shall ensue in relation to that, area, namely-(i)the Madhya Pradesh Town Improvement Trust Act, 1960 (No. 14 of 1961), shall stand repealed in its application to the said area.(ii)the Town Improvement Trust functioning within the jurisdiction of the Town and Country' Development Authority so established shall stand dissolved and any Town Improvement Scheme prepared under the said Act, shall in so far as it is not inconsistent with the provisions of this Act be deemed to have been prepared under this Act,(iii)all assets and liabilities of the Town Improvement Trusts shall belong to and be deemed to be the assets and liabilities of the Town and Country' Development Authority established in place of such Town Improvement Trust under Section 38;[(iii-a) all grants and contributions payable to the Town Improvement Trust shall continue to be payable to the Town and Country' Development Authority established in place of such Town Improvement Trust under Section 38; [Inserted by M.P. Act No. 12 of 1975 (w.e.f. 4-6-1975).](iv)all employees belonging to or under the control of the Town Improvement Trust referred to in sub-clause (ii) immediately before the date aforesaid shall be deemed to be the employees of the Town and Country Development Authority established for such area under Section 38;Provided that the terms and conditions of service of such employees shall be the same until altered by the Town and Country Development Authority with the previous sanction of the State Government :Provided further that no sanction under the foregoing proviso shall be accorded by the State Government until the person affected thereby is given a reasonable opportunity of being heard;(v)all records and papers belonging to the Town Improvement Trusts referred to in sub-clause (ii) shall vest in and be transferred to the Town and Country Development Authority established in its place under Section 38.]
(2)[ Notwithstanding the repeal of the Madhya Pradesh Town Improvement Trusts Act, I960 (No. 14 of 1961) (hereinafter referred to as the repealed Act), under sub-clause (i) of clause (c) of sub-section (1),-
(a)all cases relating to compensation in respect of acquisition and vesting of land in the Town Improvement Trust under Section 71 of the repealed Act and pending before the Town Improvement Trust or the Tribunal or the Court of the District Judge or the High Court immediately before the date of such repeal shall be dealt with and disposed of by-
(i)the Town and Country Development Authority established in place of such Town Improvement Trust under Section 38;
(ii)the Tribunal to be constituted under Section 73 of the repealed Act after the commencement of the Madhya Pradesh Nagar Tatha Gram Nivesh (Sanshodhan) Adhiniyam, 1979;
(iii)the Court of the District Judge;
(iv)the High Court;
as the case may be, in accordance with the provisions of the repealed Act, as if this Act had not been passed;
(b)the Town and Country Development Authority, the Tribunal, the Court of the District Judge or the High Court, as the case may be, may proceed to deal with and disposed of the same from the stage at which such cases were left over at the time of repeal.]