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] [Entire Act]

State of Maharashtra - Section

Section 42F in The Maharashtra Regional and Town Planning Act, 1966

42F. Powers and functions of Area Development Authority.

(1)The powers and functions of an Area Development Authority shall be,-
(i)to undertake the preparation and execution of town planning schemes having regard to the draft Development Plan prepared by the Metropolitan Planning Committee or the District Planning Committee, as the case may be, under the provisions of this Act;
(ii)to carry out surveys in the development area for the preparation of town planning schemes;
(iii)to control the development activities in accordance with the development plan and town planning schemes in the development area excluding the area under the jurisdiction of a local authority, which is permitted to execute the functions of a Planning Authority, in the manner provided for in Chapter IV;
(iv)to levy and collect such scrutiny fees for scrutiny of proposals submitted to the Area Development Authority for permission for development in accordance with the regulations, made in that behalf;
(v)to enter into contracts, agreements or arrangements with any person or organization as the Area Development Authority may deem necessary for performing its functions;
(vi)to acquire, hold, manage and dispose of property, movable or immovable, as the Area Development Authority may deem necessary, subject, however, to the rules or regulations, if any, made in that behalf;
(vii)to execute works in connection with supply of water, disposal of sewerage and provision of other services and amenities;
(viii)to levy and collect such fees for the execution of work referred to in clause (vii) and for provision of other services and amenities as may be specified by the regulations;
(ix)to exercise such other powers and perform such other functions as are supplemental, incidental or consequential to any of the foregoing powers and functions or as may be directed by the State Government.
(2)The Area Development Authority shall be a Planning Authority for the area under its jurisdiction excluding the area under the jurisdiction of a local authority under this Act which is permitted to execute the functions of a Planning Authority.
(3)On the constitution or, as the case may be, appointment of an Area Development Authority, for any development area, the following consequences shall ensue, namely:-
(i)the authority or authorities functioning within the development area immediately before such constitution or appointment shall cease to exercise the powers and perform the functions and duties which the Area Development Authority is competent to exercise and perform under this Act;
(ii)the provisions of Chapter VI-A, VIII and IX along with the First and Second Schedule of this Act shall apply to the Area Development Authority, as if it was a New Town Development Authority;
(iii)the provisions of section 21 shall not apply to the Area Development Authority.
(4)The Area Development Authority may, with the approval of the State Government, delegate any of its powers and functions to any authority or authorities functioning within its jurisdiction.
(5)The Area Development Authority shall have its office at such place as the State Government may, by order, specify