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 9] [Entire Act]

State of Rajasthan - Section

Section 29 in The Rajasthan Urban Improvement Act, 1959

29. Schemes-matters to be provided therein.

(1)The Trust shall, on the orders of the State Government or on its own initiative or on a representation made by the Municipal Board and subject to availability of Financial resources, frame schemes for the improvement of the urban area for which the Trust is constituted.
(2)Such schemes may provide for all or any of the following matters, namely:-
(a)the acquisition of any land or other property necessary for, or effected by, the execution of the scheme:
(b)the re-laying out of any land comprised in the scheme;
(c)the construction and re-construction of buildings:
(d)the formation, construction and alteration of streets;
(e)the closure or demolition of dwellings or portions of dwellings unfit for human habitation;
(f)the demolition of obstructive buildings or portions of buildings:
(g)the draining, water supply and lighting of streets:
(h)the raising [or levelling] [Inserted by Rajasthan Act 3 of 1963. dated 29-3-1963.] of any land which the Trust may deem expedient to raise [or level] [Inserted by Rajasthan Act 3 of 1963. dated 29-3-1963.];
(i)the forming of open spaces for the benefit of the area comprised in the scheme or any adjoining area:
(j)all or any of the sanitary arrangements required for the area comprised in the scheme;
(k)the establishment and construction of markets and other places of public requirement or convenience;
(l)the limitation of areas within which special trades or industries may or may not be carried on or which are reserved exclusively for residential or other purposes;
(m)the division of any land into plots for the erection of buildings for residential purposes;
(n)the erection of buildings on any site, the restrictions and conditions in regard to the open spaces to be maintained in or around such buildings, the height and character of such buildings and the architectural features of the elevation or frontage thereof;
(o)the amenities to be provided in relation to any site or building or buildings on such site whether before or after the erection of such buildings and the person or authority by whom or at whose expense such amenities are to be provided;
(p)the construction of buildings for the accommodation (including shops) of the poor and the working classes or of any other class of the inhabitant of the area comprised in the scheme including such classes as are likely to be displaced by the execution of the scheme;
(q)the provision of facilities for communications;
(r)the reclamation or reservation of land for gardens, afforestation and the provision of fuel and grass supply and other needs of the population;
(s)the planting and preservation of trees and plantations;
(t)the sale, letting or exchange of any property or land comprised in the scheme; and
(u)any other matter for which in the opinion of the State Government it is expedient to make provision with a view to the improvement of the area comprised in the scheme or the general efficiency thereof.