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 62] [Entire Act]

State of Maharashtra - Section

Section 33 in The Maharashtra Regional and Town Planning Act, 1966

33. Plans for areas of Comprehensive Development.

(1)Any time after [the publication of notice regarding preparation] [These words were substituted for the words 'the publication' by Maharashtra 6 of 1976, Section 14.] of draft Development plan under section 26, a Planning Authority may prepare plan or plans showing proposals for the development of an area or areas which in the opinion of the Planning Authority should be developed or re-developed as a whole (hereinafter referred to as "the area or areas of Comprehensive development"); and in particular such plans shall provide for-
(a)detailed development of specific areas for urban renewal, housing, shopping centres, industrial areas, civic centres, educational and cultural institutions;
(b)control of architectural features, elevation and frontage of buildings and structures;
(c)dealing satisfactorily with areas of bad layout, obsolete development and slum areas and re-location of population;
(d)open spaces, gardens, playgrounds and recreation areas.
(2)When the plans for an area or areas of Comprehensive development are prepared, whether or not separately, the Planning Authority shall follow the same procedure before submission of these plans to the State Government for sanction as is provided by sections 25, 26, 27, 28, [*] [The figure '29' was deleted by Maharashtra 10 of 2011, Section 11, (w,e.f. 5-4-2011).], 30 and 31 as respects a draft Development plan and submit such plan or plans from lime to time to the State Government for sanction, alongwith a report -
(a)explaining the proposals and the stages of the development programme by which it is proposed to execute the plan or plans;
(b)giving an appropriate estimate of the cost involved in executing the proposals of the plan or plans.
(3)The State Government may, after consulting the Director of Town Planning by notification in the Official Gazette, sanction the plan or plans for the, area or areas of comprehensive development either without, or subject to such modifications as it may consider necessary not later than three months of the date of receipt of such plans from the Planning Authority or not later than such further period as may be extended by the State Government.