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 4(1)] [Section 4] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4(1)(b) in Bhadohi Industrial Development Area (Preparation and Finalisation of Plan) Regulations, 2003

(b)The plan will show the various existing and proposed land use indicating the most desirable utilization of land for-
(i)industrial use by allocating the area of land for various scales or types of industries or both;
(ii)residential use by allocating the area of land for housing for different and defined densities and plotted development for different categories of households;
(iii)commercial use by allocating the area of land for wholesale or retail markets, specialized markets, town level shops, showrooms and commercial offices and such other allied commercial activities;
(iv)public use by allocating the area of land for government offices, hospitals, telephone exchange, police line, general post office, telegraph office, educational institutions, testing, research and demonstration institutions, oxidation pond and sewage farm, sanitary land fill area and other major establishments;
(v)organised recreational open spaces by allocating the area of land for regional and city park, exhibition ground, sports village stadium, swimming pool etc.;
(vi)agricultural use by allocating the area of land for farming, horticulture, sericulture, piggery, fishery and poultry farming;
(vii)such other purpose as the authority may deem fit in the course of proper development of the industrial development area.