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 14] [Entire Act]

State of Rajasthan - Section

Section 16 in The Jaipur Development Authority Act, 1982

16. Functions of the Authority.

- The main object of the Authority shall be to secure the integrated development of the Jaipur Region and for that purpose the functions of the Authority shall he:-
(a)urban planning including the preparation of Master Development Plan and Zonal Development Plans and carrying out surveys for the purpose and also making alterations therein as may be deemed necessary;
(b)formulation and sanction of the projects and schemes for the development of the Jaipur Region or any part thereof;
(c)execution of projects and schemes directly by itself or though a local authority or any other agency;
(d)to make recommendations to the State Government on any matter or proposal requiring action by the State Government, Central Government, any local Authority or any other authority for overall development of the Jaipur Region;
(e)participation with any other Authority for the development of the Jaipur Region;
(f)co-ordinating execution of projects or schemes for the development of the Jaipur Region;
(g)supervision or otherwise ensuring adequate supervision over the planning and execution of any project or scheme, the expenses of which, in whole or in part are to be met from the Jaipur Region Development Fund;
(h)preparing schemes and advising the concerned authorities, departments and agencies in formulating and undertaking schemes for development of agriculture, horticulture, floriculture, forestry, dairy development, transport, communication, schooling, cultural activities, sports, medicare, tourism, entertainment and similar other activities;
(i)execution of projects and schemes on the directions of the State Government;
(j)undertaking housing activity in Jaipur Region; provided that the delineation of responsibility for housing between Rajasthan Housing Board and the Authority will be made by State Government effective from the date to be fixed by it;
(k)to acquire, hold, manage and dispose of property, movable or immovable, as it may deem necessary;
(l)to enter into contracts, agreements or arrangements with any person or organisation as the Authority may deem necessary for performing its functions;
(m)to prepare Master Plan for traffic control and management, devise policy and programmes of action for smooth flow of traffic and matters connected therewith;
(n)to perform functions designated by the State Government in the areas of urban renewal, environment and ecology, transport and communication, water energy resource management directly or through its Functional Boards or other departments/agencies as the State Government may specify;
(o)regulating the posting of bills, advertisement hordings, sign-post, and name boards in Jaipur Region or in any part thereof as specified by the Authority;
(p)regulating the erection or re-erection of buildings and projections, making material alterations therein and providing for open spaces in Jaipur Region or in any part thereof as specified by the Authority;
(q)removing obstructions and encroachments upon public, streets, open spaces and properties vesting in the Government or the Authority;
(r)to do all such other acts and things which may be necessary for or incidental or conductive to, any matters which arise on account of its activity and which are necessary for furtherance of the objects for which the Authority is established; and
(s)to perform any other functions that the State Government may designate in furtherance of the objectives of this Act.