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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(2) in Rajasthan Special Investment Regions Act, 2016

(2)The Development Scheme may make provisions for any or all of the following matters, namely: -
(a)the manner in which the Regional Development Authority proposes use of land in the Special Investment Region or the periphery, whether by carrying out development thereon or otherwise and the stages by which any such development is to be carried out;
(b)the proposals for conservation and development of natural resources including water bodies;
(c)the laying out or relaying out of plots, either vacant or already built upon, or merger or reconstitution or sub-division of plots;
(d)the construction, alteration and removal of buildings, bridges and other structures;
(e)the reservation and allocation of land for infrastructure facility and public and civic facility;
(f)the allocation of land for economic activity, infrastructure facility, public and civic facility and infrastructure projects;
(g)layout of new streets or roads, construction, diversion, extension, alteration, improvement and closing up of streets, roads and communication, lighting, electricity, gas, waterways, canals, water supply, long term arrangement for providing water supply to the areas whether from near or distant sources, drainage including sewerage, surface or sub-soil drainage and sewerage disposal, solid waste and refuse and manufacture of its by-products, and other infrastructure facility based on present and future requirements;
(h)the preservation and protection of objects of historical importance or national interest or natural beauty and of buildings actually used for religious purposes;
(i)the suspension, so far as may be necessary for proper carrying out of the Development Scheme, of any rules, bye-laws, regulations, notifications or orders made or issued under any Rajasthan Law;
(j)acquisition by purchase, exchange or otherwise of any property necessary for or affected by the execution of the Development Scheme; and
(k)such other matters as are likely to have an important influence on the development of the area or matters not inconsistent with the objects of this Act, as may be laid down by the regulations to be prepared by the Regional Development Authority.