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 50] [Entire Act]

State of Maharashtra - Section

Section 23 in The Maharashtra Regional and Town Planning Act, 1966

23. Declaration of intention to prepare Development Plan.

(1)A Planning Authority shall, before carrying out a survey and preparing an existing-land-use map of the area as provided in section 21, by a resolution make a declaration of its intention to prepare a Development plan; and shall despatch a copy of such resolution with a copy of a plan showing only the boundary of the entire area proposed to be included in the Development plan to the State Government. [The said Officer] [These words were substituted for the portion beginning with the words 'The Officer' and ending with the words and brackets 'the said Officer', by Maharashtra 39 of 1994, Section 5.] shall also make a similar declaration and submit a copy thereof to the State Government. The Planning Authority or the said Officer as the case may be, shall also publish a notice of such declaration in the Official Gazette, and also in one or more local newspapers in the prescribed manner, inviting suggestions or objections from the public within a period of not less than sixty days from the publication of the notice in the Official Gazette.
(2)A copy of the aforesaid plan shall be open to the inspection of the public at all reasonable hours at the head office of the Planning Authority and Local Authority.