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 4] [Entire Act]

State of Rajasthan - Section

Section 160 in Rajasthan Municipalities Act, 2009

160. Procedure to be followed in the preparation and sanction of Plan.

(1)Before preparing any Plan finally the Municipality shall prepare a Plan in draft and publish it by making a copy thereof available for inspection and publishing a notice in such form and manner as may be determined by bye-laws inviting objections and suggestions from any person with respect to the draft Plan before such date as may be specified in the notice.
(2)The Municipality may, if it considers appropriate, constitute an Advisory Committee consisting of the following to consider the draft plan before it is given a final shape: -
(i)All members of the Municipality;
(ii)Representatives of associations of industry, commerce and trade and professions;
(iii)Six representatives from academic institutions located in the city;
(iv)Six representatives from prominent Non-Government-Organizations located in the city; and
(v)Six any other prominent citizens of the city.
(3)After considering all objections, suggestions, representations and recommendations of the advisory committee, if any, the Municipality shall send the Plan to the State Government for approval and after receipt of the approval of the State Government finally sanction the Plan.
(4)Provisions may be made by bye-laws with respect to the form and content of a Plan and with respect to the procedure to be followed and any other matter, in connection with the preparation and sanction of such Plan.