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 Arunachal Pradesh - Section

Section 36 in Arunachal Pradesh Urban and Country Planning Act, 2007

36. Power to require removal of unauthorized development.

(1)Where any development of land has been carried out as described in section 35, the Local Planning Authority may, within four years of such development, serve on the owner a notice requiring him, within such period, being not less than one month, as may be specified therein, after the service of the notice, to take such steps as may be specified in the notice,
(i)in case specified in clause (a), (c), or (e) thereof to restore the land to its condition before the said development took place ;
(ii)in cases specified in clause (d) or (f) thereof to secure compliance with the conditions or with the permission as modified ;
(iii)in case specified in clause (b) to pay the development charge and such penalty, if any, as may be prescribed by the Rules, and, in particular, any such notice may, for the purpose aforesaid require-
(i)the demolition or alteration of any buildings or works;
(ii)the carrying out on land, of any building or other operations ; or
(iii)the discontinuance to any use of land ;
Provided that in the case the notice requires the discontinuance of any use of land the Local Planning Authority shall serve a notice on the occupier also.
(2)any person aggrieved by such notice may, within the said period and in the manner prescribed -
(a)apply for permission under section 29, of this Act for the retention on the land of any buildings or works or for the continuance of any use of the land, to which the notice relates; or
(b)appeal to the State Government/ State Urban and Country Planning Board.
(3)
(a)the notice shall be of no effect pending the final determining or withdrawal of the application or the appeal.
(b)
(i)the provisions of the foregoing sections 29 and 30 shall apply to such, application with such modifications as may be necessary.
(ii)if such permission as aforesaid is granted on that application the notice shall not take effect, or if such permission is granted for the retention only of some buildings or works or for the continuance of use of only a part of the land, the notice shall not take effect regarding such buildings or works or such part of the land, but shall have full effect regarding other buildings or works or other parts of the land.
(4)On an appeal made to the State Government/' State Urban and Country Planning Board under sub-section (2), the Director Town Planning/ Chief Town Planner, as the Secretary to the State Urban and Country Planning Board or any other person appointed by him in their behalf shall, after allowing a reasonable opportunity of being heard to the appellant and the Local Planning Authority concerned, submit his report to the State Government/ State Urban and Country Planning Board.
(5)After considering the aforesaid report, the State Government/' State Urban and Country Planning Board may dismiss the appeal or accept the appeal by quashing or varying the notice as it may think fit.
(6)if within the period specified in the notice or within such period after the disposal or withdrawal of the application for permission or the appeal under the sub-section (2), the notice or so much of it as continues to have effect, or the notice with variation made in appeal, is not complied with, the Local Planning Authority may -
(a)prosecute the owner for not complying with the notice and in the case where the notice required the discontinuance of any use of land, any other person also who uses the land or causes or permits the land to be used in contravention of the notice and;
(b)
(i)in the case of a notice requiring the demolition or alteration of any building or works or carrying out of any building or other operations, itself cause the restoration of the land to its condition before the development took place and secure the compliance with the conditions of the permission or with the permission as modified, by taking such steps as the Local Planning Authority may consider necessary including demolition or alteration of any building or works of carrying out of any building or other operations .
(ii)The Local Planning Authority shall recover the cost of any expenses incurred by it in this behalf from the owner as arrears of land revenue.
(7)Any person prosecuted under sub-section 6 (a) shall be punishable with a fine which may extend to twenty thousand rupees, and in the case of continuing offence, with a further fine of Rupees five hundred every passing day during which such offence continues or imprisonment of three months period after conviction for the first commission of the offence or both including confiscation of the said land.