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 30] [Entire Act]

State of Rajasthan - Subsection

Section 30(3) in The Rajasthan Urban Areas (Sub-Division Reconstitution and Improvements of Plots) Rules 1975

(3)In case the developer is unable to deposit the development charges under sub-rule (1), he may transfer the ownership of such number of plots to the Trust in lieu of development cost within the time specified in sub-rule (1) as shall be equivalent to the development charges determined by the Trust under sub-rule (1). The plots so obtained by the Trust shall be sold as soon as may be possible by open public auction.