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 113] [Entire Act]

State of Maharashtra - Section

Section 45 in The Maharashtra Regional and Town Planning Act, 1966

45. Grant or refusal of permission.

(1)On receipt of an application under section 44 the Planning Authority may, subject to the provisions of this Act, by order in writing-
(i)grant the permission, unconditionally;
(ii)grant the permission, subject to such general or special conditions as it may impose with the previous approval of the State Government; or
(iii)refuse the permission.
(2)Any permission granted under sub-section (1) with or without conditions shall be contained in a commencement certificate in the prescribed form.
(3)Every order granting permission subject to conditions, or refusing permission shall state the grounds for imposing such conditions or for such refusal.
(4)Every order under sub-section (1) shall be communicated to the applicant in the manner prescribed by regulations.
(5)If the Planning Authority does not communicate its decision whether to grant or refuse permission to the applicant within sixty days from the date of receipt of his application, or within sixty days from the date of receipt of reply from the applicant in respect of any requisition made by the Planning Authority, whichever is later, such permission shall be deemed to have been granted to the applicant on the date immediately following the date of expiry of sixty days:[Provided that, the development proposal, for which the permission was applied for, is strictly in conformity with the requirements of all the relevant. Development Control Regulations framed under this Act or bye-laws or regulations framed in this behalf under any law for the time being in force and the same in no way violates either the provisions of any draft or final plan or proposals published by means of notice, submitted for sanction under this Act:Provided further that, any development carried out in pursuance of such deemed permission which is in contravention of the provisions of the first proviso, shall be deemed to be an unauthorised development for the purposes of sections 52 to 57.] [These proviso were added by Maharashtra 10 of 1994, Section 6(a).]
(6)[ The Planning Authority shall, within one month from the date of issue of commencement certificate, forward duly authenticated copies of such certificate and the sanctioned building or development plans to the Collector concerned.] [Sub-section (6) was added, by Maharashtra 10 of 1994, Section 6(b).]