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 Karnataka - Section

Section 20 in The Basavakalyan Development Board Act, 2005

20. Preparation of developmental plan, its approval and execution.

(1)The Board shall, as soon as may be, after its constitution prepare a plan for the development of Basavakalyan into an international pilgrim, cultural and tourist centre and a centre for deliberation and propagation of the tenets of Lord Shree Basaveshwara and his contemporaries and disciples. The Development plan may include,-
(a)remantling of any heritage site or structure and programmes for its maintenance;
(b)proposals for acquiring land by acquisition or purchase, exchange or otherwise, which in the opinion of the Board is necessary for execution of the development plan;
(c)putting up public parks, horticultural or zoological gardens, fountain gardens, artificial water falls, game parks, lakes with boating or other water games or such other tourist attractions;
(d)construction of choultries, lodging houses, cottages, hotels, restaurants and boarding houses to cater to different classes of tourists;
(e)construction of necessary chain of shops or shopping complexes;
(f)construction of an auditorium in the style of Anubhava Mantapa;
(g)construction of prayer halls and meditation halls at strategic places;
(h)provision of amenities as defined in section 2;
(i)laying and relaying of all or any land including, construction and reconstruction of buildings;
(j)providing drainage, electricity and water supply and sanitation;
(k)raising any land which the Board may consider expedient to raise to facilitate its plan of action in general and better drainage in particular;
(l)forming open spaces for the better ventilation of the area comprised in the Basavakalyan or in any adjoining area;
(m)the demolition of all buildings unfit for human habitation and not fitting into the developmental plan;
(n)the demolition of obstructive building or portions of buildings;
(o)the construction and reconstruction of buildings, their maintenance and preservation;
(p)the sale, letting or exchange of any property comprised in the scheme, subject to the provisions of section 26;
(q)providing accommodation to the employees of the Board;
(r)providing facilities for communication and transport;
(s)such adjustments and agreements with the existing religious institutions in the geographical area of developmental plan which can be allowed to continue so long as they fit into the scheme of the developmental plan;
(t)any other matter for which in the opinion of the Board, it is expedient and incidental to make provision with a view to develop and maintain the Basavakalyan as a cultural centre, place of pilgrimage and an international tourist centre and a centre for deliberation and propagation of the tenets of Lord Shree Basaveshwara; and to propogate Basava Dharma, Vachana Sahitya, not only of Lord Shree Basaveshwara but also of his contemporaries and disciples; and to protect and develop other places of importance connected with the life and dharma of Lord Shree Basaveshwara, his contemporaries and his disciples and for the establishment of an educational and research centre for Basava Studies and specialized library on the subject.
(u)excavation and exploration of archaeological nature to unearth ancient monuments if any believed to be buried in any of the historical and heritage sites within the territorial limits of the Board:
Provided that nothing contained in this clause shall be deemed to over ride the provisions of Ancient Monuments and Historical Sites and Remains Act, 1958 (Central Act 24 of 1958).
(2)The development plan prepared under sub-section (1) shall be forwarded by the Commissioner to the State Government for its approval. The State Government may approve the plan with or without any modifications.
(3)After approval of the development plan under sub-section (2), the State Government may, on the recommendations of the Board make such modifications to the plan as it deems necessary, from time to time.
(4)The Board shall have power to undertake works and incur expenditure for execution of development plans approved by the State Government under this section.