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 3] [Section 17] [Entire Act]

State of Tamilnadu - Subsection

Section 17(2) in Tamil Nadu Town and Country Planning Act, 1971

(2)The master plan may purpose or provide for all or any of the following matters, namely:-
(a)the manner in which the land in the planning area shall be used;
(b)the allotment or reservation of land for residential, commercial, industrial and agricultural purposes and for parks, play-fields and open spaces;
(c)the allotment and reservation of land for public buildings, institutions and for civic amenities;
(d)the making of provision for national highways, arterial roads, ring roads, major streets, lines of communication including railways, airports and canals;
(e)the traffic and transportation pattern and traffic circulation pattern;
(f)the major road and street improvements;
(g)the areas reserved for future development, expansion and for new housing;
(h)the provision for the improvement of areas of bad layout or obsolete development and slum areas and for relocation of population;
(i)the amenities, services and utilities;
(j)the provision for detailed development of specific areas for housing, shopping, industries and civic amenities and educational and cultural facilities;
(k)the control of architectural features, elevation and frontage of buildings and structures;
(l)the provision for regulating the zone, the location, height, number of storeyes and size of buildings and other structures, the size of the yards and other open spaces and the use of buildings, structures and land;
(m)the stages by which the master plan shall be carried out; and
(n)such other matters as may be prescribed.