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 22] [Entire Act]

State of Himachal Pradesh - Subsection

Section 22(2) in The Himachal Pradesh Town and Country Planning Act, 1977

(2)The sectoral plan may and if possible shall, indicate -
(a)control over architectural features; elevation and frontage of buildings and structures; and
(b)the details of development of specific areas for housing, shopping centres, industrial areas, educational and cultural institutions and civic centres.