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 15 in Rajasthan Land Pooling Schemes Act, 2016

15. Application of permission for development.

(1)Any person, intending to carry out any development in any building or in or over any land after the publication of intention of land pooling scheme shall make an application in writing to the appropriate authority for permission for such development in such form and containing such particulars and accompanied by such documents as may be prescribed.
(2)Every application under sub-section (1) shall be accompanied by such fee as may be prescribed.
(3)On an application having been duly made under sub-section (1) and on payment of the development charge or betterment charges or any other charges, if any, as may be assessed, the 'appropriate authority with the approval of the Land Pooling Officer appointed under section 21 may-
(i)pass an order-
(a)granting permission unconditionally; or
(b)granting permission subject to such conditions as it may think necessary to impose; or
(c)refusing permission;
(ii)without prejudice to the generality of clause (a) impose conditions-
(a)to the effect that the permission granted is only' for a specified period and after the expiry of that period, the land shall be restored to its previous condition or the use of the land so permitted shall be discontinued; or
(b)for regulating the development or use of any land under control of the applicant or for the carrying out of works on any such land as may' appear to the appropriate authority expedient.
(4)The appropriate authority in considering the application for permission shall ensure that it is in conformity with the provisions of the land pooling scheme prepared or under preparation under this Act and where the development or any modification is likely in the opinion of the appropriate authority to interfere with the operation of the land pooling scheme or to be prejudicial to planned development, or any plan of the local authority, the appropriate authority may refuse such permission.
(5)Where permission is granted subject to conditions or is refused, the grounds of imposing such conditions or such refusal shall be recorded in the order and such order shall be communicated to the applicant in the prescribed manner.
(6)If the appropriate authority does not communicate 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 reply from the applicant in respect of any requisition made by the appropriate 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 the aforesaid period.