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 16] [Entire Act]

State of Haryana - Subsection

Section 16(2) in The Punjab New Capital (Periphery) Control Act, 1952

(2)In particular and without prejudice to the generality of the foregoing power such rules may provide for all or any of the following matters, namely:-
(a)the form in which the plans under section 4 are to be displayed and the matters to be contained therein;
(b)the form in which applications under sub-section (1) of section 6 shall be made and the information to be furnished in such applications;
(c)the regulation of the laying out of means of access to roads;
(d)the fees to be charged for the grant and renewal of licences under section 10 and the conditions governing such licences;
(e)principles and conditions under which applications for permission under this Act may be granted or refused.