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] [Entire Act]

State of Odisha - Section

Section 472 in The Orissa Municipal Corporation Act, 2003

472. Transfer of right of development for the purpose of acquisition by agreement.

- When the owner of any heritage building is not willing to preserve or conserve any heritage building, the Commissioner may, for the purpose of acquisition of such heritage building by agreement and on the recommendation of the Heritage Conservation Committee and with the approval of the Corporation allow the transfer of right of development of such heritage building which shall be heritable and transferable to the owner of such heritage building in such manner, and subject to such conditions, as may be prescribed.Explanation I. - "Development" shall have the same meaning as in clause (x) of Section 2 of the Orissa Development Authority Act, 1982.Explanation II. - "Right of development of a heritage building" shall mean the right of development, in the prescribed manner, of such potentials as may be available in respect of such heritage building on a plot of land different from the land and building comprising the heritage building but in the same ward of the Corporation.