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 60] [Entire Act]

State of West Bengal - Subsection

Section 60(3) in New Town, Kolkata Development Authority Act, 2007

(3)Such approval shall be refused,-
(a)If the Particulars shown in the layout plan are in conflict with any arrangements which have been made or arc likely to be made for carrying out any gentler scheme or development of the areas of New Town Kolkata, whether or not such scheme is contained in the development plan or the development scheme prepared under any law in force for the time being;
(b)if the layout plan does not conform to the provisions of this Act and the rules and the regulations made thereunder; or
(c)if any street proposed in the layout plan is not so designed as to connect it at one end with a street which is already open.