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 1] [Section 20] [Entire Act]

State of Assam - Subsection

Section 20(2) in Assam Town and Country Planning Act, 1959

(2)The State Government, at its own initiative or on the application in the Official Gazette revoke a scheme, if it is satisfied that under the special circumstances of the case the scheme shall be so revoked :Provided that where revocation or modification is ordered by Government after people partially or wholly implemented a scheme, compensation should be paid for the necessary alterations in the manner prescribed.