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 31] [Entire Act]

State of Maharashtra - Section

Section 69 in The Maharashtra Regional and Town Planning Act, 1966

69. Restrictions on use and development of land after declaration for town planning scheme.

(1)On or after the date on which a declaration of intention to make a scheme published in the Official Gazette :-
(a)no person shall within the area included in the scheme, institute or change the use of any land or building or parry out any development unless such person has applied for and obtained the necessary permission which shall he contained in a commencement certificate granted by the Planning Authority in the prescribed form;
(b)the Planning Authority on receipt of such application shall at once furnish the applicant with a written acknowledgement of its receipt, and
(i)in the case of a Planning Authority other than a municipal corporation after inquiry and where an Arbitrator has been appointed in respect of a draft scheme after obtaining his approval; or
(ii)in the case of a municipal corporation, after inquiry;
may either grant or refuse such certificate, or grant it subject to such conditions as the Planning Authority may, with the previous approval of the State Government, thinks fit to impose.
(2)If a municipal corporation gives permission under clause (b) of sub­section (1), it shall inform the Arbitrator accordingly, and shall send him a copy of the planProvided that, a municipal corporation shall not grant a commencement certificate for any purpose which is in conflict with the provisions of the draft -scheme, unless the corporation first obtains concurrence of the Arbitrator for the necessary change in the proposal of the draft scheme.
(3)If a Planning Authority communicates no decision to the applicant within two months from the date of such acknowledgment the applicant shall be deemed to have been granted such certificate.
(4)If any person contravenes the 'provisions contained in clause (a) or clause (b) of sub-section (1), the Planning Authority may direct such person by notice in writing to stop any development in progress and after making inquiry in the prescribed manner, remove, pull down or alter any building or other development or restore the land in respect of which such contravention is made, to its original condition.
(5)Any exp6nse incurred by the Planning Authority under sub-section (4) shall be a sum due to the Planning Authority under this Act from the person in default or the owner of the plot.
(6)[ The provisions of Chapter IV shall, mutatis mutandis, apply in relation to the development and use of land included in a town planning scheme in so far as they are not inconsistent with the provisions of the Chapter.] [Sub-section (6) was substituted for the original by Maharashtra 6 of 1976, Section 26.]
(7)The restrictions imposed by this section shall cease to operate in the event of the State Government refusing to sanction the draft scheme or the final scheme or in the event of the withdrawal of the scheme under section 87 or in the event of the declaration lapsing under sub-section (2) of section 61.