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 13] [Entire Act]

State of Maharashtra - Section

Section 165 in The Maharashtra Regional and Town Planning Act, 1966

165. Repeal and Savings.

(1)The Bombay Town Planning Act, 1954 and sections 219 to 226A and clause (xxxvi) of sub-section (2) of section 274 of the Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961, are hereby repealed.
(2)Notwithstanding the repeal of the provisions aforesaid, anything done or any action taken (including any declaration of intention to make a development) plan or town planning scheme, any draft development plan or scheme published by a local authority, any application made to the State Government for the sanction of the draft development plan or scheme, any sanction given by the State Government to the draft development plan or scheme or any part thereof, any restriction imposed on any person against carrying out any development work in any building or in or over any land or upon an owner of land or building against the erection or re-erection of any building or work, any commencement certificate granted, any order or suspension of rule, bye-law, regulation, notification or order made, any purchase notice served on a local authority and the interest of the owner compulsorily acquired or deemed to be acquired by it in pursuance of such purchase notice any revision of development plan, any appointment made of Town Planning Officer, any proceeding pending before, and decisions of, a Town Planning Officer, any decisions of Board of Appeal, any final scheme forwarded to, or sanctioned, varied or withdrawn by the State Government, any delivery of possession enforced, any eviction summarily made, any notice served, any action taken to enforce a scheme, any costs of scheme calculated and any payments made to local authorities by owners of plots included in a scheme, any recoveries made or to be made or compensation awarded or to be awarded in respect of any plot, any rules or regulations made under the repealed provisions shall be deemed to have been done or taken under the corresponding provisions of this Act, and the provisions of this Act shall have effect in relation thereto.
(3)All proceedings pending before a Board of Appeal constituted under the Bombay Town Planning Act, 1954, shall be continued before and disposed of by the Tribunal of Appeal under this Act as if an appeal had been made to it in respect thereof.
(4)References to Arbitrator in this Act shall include a reference to a Town Planning Officer whose appointment is continued in force under sub-section (2).
(5)The mention of particular matters in this section shall not affect the general application to the repeal of the provisions aforesaid of section 7 of the Bombay General Clauses Act, 1904 (which relate to the effect of repeal).[ [First Schedule] [This Schedule was added by Maharashtra 47 of 1974, Section 3.] ](See section 159A)Special provisions relating to New Town Development Authority and Special Planning authority