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 39] [Entire Act]

State of West Bengal - Subsection

Section 39(2) in West Bengal Town and Country (Planning and Development) Act, 1979

(2)The High Court, after giving an opportunity to the authority concerned and the State Government to be heard, -
(a)may stay, until the final determination of the proceedings, the operation of any provisions contained therein so far as it affects any property of the applicant; and
(b)if satisfied that the [Land Use and Development Control Plan] [Substituted by Section 4(j)(ii) of the West Bengal Town and Country (Planning and Development) (Amendment) Act, 1994 (West Bengal Act 26 of 1994) for Development Plan.] or any provision contained therein is not within the powers conferred by this Act, or that the interest of the applicant has been substantially prejudiced by a failure to comply with any requirement of this Act or rules, may quash the plan or any provision contained therein generally or in so far as it affects any property of the applicant.