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 Maharashtra - Section

Section 74 in Maharashtra Highways Act, 1955

74. Building and control lines along national highways [and levy of betterment charges] [These words were added by Maharashtra 42 of 1965, Section 13(d).].

- For the avoidance of doubt it is hereby declared that nothing in this Act shall apply to highways whiCh are or have been declared by or under any law made by Parliament to be national highways:Provided that if any highway is declared to be a national highway by or under any law made by Parliament, it shall be lawful for the State Government to fix [* * * *] [The words 'or not to fix' were deleted by Maharashtra 42 of 1965, Section 13(a).] the building and control lines for different portions of the said highway under section 7 [or to levy betterment charges under section 42 on lands the value of which has increased by reason of the construction or proposed construction of such highway;] [These words were inserted by Maharashtra 42 of 1.965, Section 13(b).] and thereafter the provisions of this Act in so far as they apply to the restrictions on buildings between the highway boundary and the building line or between the building line and the control line and other provisions relating to such building and control lines [or as the case may be, the provisions of this Act relating to the levy of betterment charges shall, mutatis mutandis, apply] [These words were substituted for the words 'shall mutatis mutandis apply' by Maharashtra 42 of 1965, Section 13(c).].