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] [Section 45] [Entire Act]

State of Sikkim - Subsection

Section 45(3) in Sikkim Urban and Regional Planning and Development Act, 1998

(3)The Authority in dealing with the applications for permission shall have regard to:
(a)The provisions of the development plan or development scheme in force or under preparation; or
(b)Any other material consideration.