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 7] [Entire Act]

State of Maharashtra - Section

Section 114 in The Maharashtra Regional and Town Planning Act, 1966

114. Objects of Development Authority.

(1)The objects of a Development Authority shall be to secure the laying out and development of the new town in accordance with proposals approved in that behalf under the [provisions] [This word was substituted for 'following povisions' by Maharashtra 30 of 1972, Section 9.] of this Act, and for that purpose every such Authority shall [subject to the provisions of Section 113A] [This portion was inserted by Maharashtra 21 of 1971, Section 5.] have power to acquire, hold, manage and dispose of land and other property to carry out buildings and other operations, to provide water, electricity, gas, sewerage and other services, amenities and facilities and generally to do anything necessary or expedient for the purpose of the new town or for purposes incidental thereto.[* * * * * * * * *] [The existing proviso was deleted by Maharashtra 6 of 1976, Section 30.]
(2)Without prejudice to any provision of this Act requiring the consent of the State Government to be obtained for anything to be done by a Development Authority the State Government may give directions to any such Development Authority for restricting the exercise by it of any of its powers under this Act, or for requiring it to exercise those powers in any manner specified in the directions:Provided that-
(a)before giving any such directions the State Government (shall consult with the Chairman, or if the Chairman is not available, with the Vice-Chairman, of the Development Authority constituted under sub-section (2) of section 113, or as the case may be, with the officer or officers of the Development Authority declared under sub-section (3A) of that section who is or are duly authorised by such Authority) unless the State Government is satisfied that, on account of urgency, such consultation is impracticable; and
(b)any transaction between any person and any such Development Authority acting in the purported exercise of their powers, under this Act shall not be void by reason only that it was carried out in contravention of such directions, unless that person had actual notice of the directions.
(3)For the avoidance of doubt, it is hereby declared that the provisions of sub­section (1) with respect to the powers of Development Authorities relate only to their capacity as statutory corporation; and nothing in this section shall be construed as authorising the disregard by a Development Authority of any enactment or rule of law.