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 Rajasthan - Section

Section 25 in Ajmer Development Authority Act, 2013

25. Subsequent modification of Plans.

(1)At any time after a Plan has come into operation according to provisions of section 24, the Authority may make any modification to the Plan as it thinks fit, the modification, which in its opinion, does not affect material alterations in the character of the Plan and which does not relate to the extent of land uses or the standards of population density.
(2)The Authority with the approval of the State Government may make any other modifications into the plan in order to promote planned development of any part of the Ajmer Region in more efficient manner.
(3)The Authority or the Municipal Corporation, Ajmer, Municipal Council Kishangarh and Municipal Board Pushkar or any other body or Committee, as may be authorised by the State Government in this behalf, may, in order to promote planned development of any part of the Ajmer Region in more efficient manner, make such modifications in land use of the Plan for such area, as may be specified by the State Government by notification in the Official Gazette.
(4)Before making any modification to the Plan, the Authority, Municipal Corporation, Ajmer, Municipal Council Kishangarh and Municipal Board Pushkar or any other body or Committee, as the case may be, shall publish a notice, in such form and manner as may be determined by regulation inviting objections before such date as may be specified in the notice and shall consider all objections and suggestions that may be received by the Authority, Municipal Corporation, Ajmer, Municipal Council Kishangarh and Municipal Board Pushkar or any other body or Committee, as the case may be.
(5)Every modification made under the provisions of this section shall be published and the modification shall come into operation either on the date of publication or on such date as the Authority, Municipal Corporation, Ajmer, Municipal Council Kishangarh and Municipal Board Pushkar or any other body or Committee, as the case may be, may fix by notice published in the Official Gazette whereupon the modified Plan shall come into operation to all intents and for all purposes of this Act.
(6)Upon coming into operation of any modified Plan, any reference in any other section except in the foregoing sections of this Chapter, to the Master Development Plan or to the Zonal Development Plan shall be construed as a reference to the Master Development Plan or as the case may be to a Zonal Development Plan as modified under the provisions of this section.