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 204 in The U.P. Municipalities Act, 1916

204. [ Permission to lay out and make a street. - (1) Every person before beginning to lay out or make a new private street shall submit an application in writing to the] [Substituted by U.P. Act No. 7 of 1949.] [Municipality] [Substituted by U.P. Act No. 12 of 1994.] seeking permission to lay out or make such street and shall, alongwith such application, submit plans showing the following particulars, -

(a)the proposed level, direction and width of the street;(b)the street alignment and the building line and shall also state in the application the arrangements to be made for the levelling, paving, metalling, flagging, channelling, sewering, draining, conserving and lighting of the street.
(2)The provisions of this Act and of any rules or bye-laws made thereunder as to the level and width of a public street and the height of a building abutting thereon shall apply to the case of a street referred to in sub-section (1), and all other particulars referred to in that sub-section shall be subject to the approval of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.].
(3)Within 60 days after the receipt of an application under sub-section (1) the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] shall either sanction the laying out or the making of the street on such conditions as it may think fit to impose or disallow it, or ask for further information with respect to it within a specified reasonable period.
(4)Such sanction may be refused, -
(i)if the proposed street would conflict with any arrangements which have been made or which are in the opinion of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.], likely to be made for carrying out any general scheme of street improvement, or
(ii)if the proposed street does not conform to the provisions of the Act, rules and bye-laws referred to in sub-section (2), or
(iii)if the proposed street is not designed so as to connect at least at one end with a public or a private street which is already connected with a public street.
(5)No person shall lay out or make any new private street or road without, or otherwise than in conformity with the orders of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.]. If further information is asked for under sub-section (3) the laying out or making of the street shall not be commenced until orders have been passed on the application after receipt of such information :Provided that the passing of such order shall not in any case be delayed by more than 30 days after the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] has received all the informations which it considers necessary for the final disposal of the application.