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 24] [Entire Act]

State of Maharashtra - Section

Section 58 in The Maharashtra Regional and Town Planning Act, 1966

58. Development undertaken on behalf of Government.

(1)When any Government intends to carry out development of any land for the purpose of any of its departments or offices or authorities, the officer-in-charge thereof shall inform in writing the Planning Authority the intention of Government to do so, giving full particulars thereof, and accompanied by such documents and plans as may be prescribed at least thirty days before undertaking such development.
(2)Where a Planning Authority raises any objection to the proposed development on the ground that the development is not in conformity with the provisions either of any Development Plan under preparation, or of any building bye-laws in force for the time being, or for any other material consideration, the officer shall-
(i)either make necessary modifications in the proposals for development to meet the objections raised by the Planning Authority; or
(ii)submit the proposals for development together with the objections raised by the Planning Authority to the State Government for decision.
(3)The State Government, on receipt of the proposals for development together with the objections of the Planning Authority shall, in consultation with the Director of Town Planning, either approve the proposals with or without modifications or direct the officer to make such modifications in the proposals as it considers necessary in the circumstances.
(3A)[ The development proposal approved by the State Government under sub-section (3) shall remain in force for a period of one year from the date of grant of such approval, and thereafter it shall lapse:Provided that the officer-in-charge of the development may apply under intimation to the Planning Authority, to the State Government for extension of such period and thereupon the State Government may extend such period from year to year; but such extended period shall in no case exceed three years:Provided further that, such lapse shall not bar any subsequent application by the officer-in-charge of the development, for fresh approval to the development under the preceding sub-sections.] [Sub-section (3A) was inserted by Maharashtra 39 of 1994, Section 14(a).]
(4)The provisions of sections 44, 45, [and 47 shall not, and section 46 shall, mutatis mutandis and section 48 shall, as modified by sub-section (3A),] [These words, figures and brackets were substituted for the figures and words '46, 47 and 48 shall not', by Maharashtra 39 of 1994, Section 14(b).] apply to developments carried out under this section.