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 59] [Entire Act]

State of West Bengal - Subsection

Section 59(1) in New Town, Kolkata Development Authority Act, 2007

(1)Every person intending to lay out or make a new street within the area of New Town, Kolkata, shall give notice thereof in writing to the Chairman and shall furnish along with such notice plans and sections showing-
(a)the intended level, direction and width of the street;
(b)the situation and the boundaries of any buildings or plots abutting on such street or likely to be served by such street;
(c)the position of any public street or streets to which the new street may have an access;
(d)the arrangements to be made for the levelling, paving, metalling, flagging, channelling, draining or lighting of the street; and
(e)such other particulars as may be required by regulations, if any, made in this behalf.