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] [Section 58] [Entire Act]

State of Telangana - Subsection

Section 58(2) in Telangana Urban Areas (Development) Act, 1975

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the powers and functions of the Chairman [and the Vice-Chairman] [Inserted by Act No.7 of 1984.];
(b)the salaries, allowances and conditions of service of the whole-time paid members of the Authority;
(c)the control and restrictions in relation to appointment of officers and other employees;
(d)the stages by which the development of any particular features of a zone may be carried out;
(e)the form and content of Master Plan or zonal development plan, as the case may be, and the procedure to be followed in connection with the preparation, publication, submission and approval of such plan and the form, and the manner of publication, of the notice relating to any such plan in draft;
(f)the form and manner in which notice under subsection (3) of section 12 shall be published;
(g)the local inquiries and other hearings that may be held before a plan is approved;
(h)the fee to be paid on an application for permission under section 14 and the factors and circumstances to be taken into consideration in determining such fee;
(i)the manner in which Government vacant lands shall be dealt with after development;
(j)the procedure to be followed by the Director of Town Planning under section 42 or section 43;
(k)the procedure for the levy of development charges and exemption from it on any development or institution or change of any use of any land or building;
(l)the prescription of rates, calculation, assessment and collection of the development charges;
(m)the procedure for referring any matter to the Government under section 33 for settlement of terms and conditions subject to which local authority may be required to assume responsibility for amenities in any area;
(n)the regulation of the procedure to be followed by the Tribunal and other matters relating thereto;
(o)the sum of money that may be kept in current accounts;
(p)the procedure to be followed for borrowing moneys by way of loans or debentures and their repayment;
(q)the form of the budget of the Authority and the manner of preparing the same;
(r)the form of the balance sheet and statement of account;
(s)the form of the annual report and the date on or before which it shall be submitted to the Government;
(t)the manner of constitution of the pension and provident funds for whole-time paid members, and officers and other employees of the authority and the conditions subject to which such funds may be constituted;
(u)the powers and functions of, and the procedure to be followed by the Art Commission;
(v)any other matter which has to be, or may be made by rules.