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 52] [Entire Act]

State of Odisha - Subsection

Section 52(1) in Cuttack Development Authority (Planning and Building Standards) Regulations, 2001

(1)
(a)The Authority may notify the areas to be covered under Heritage Zone in consultation with Archaeological Survey of India, State Department of Archaeology, where no multi-storeyed building shall be permitted. The maximum building height in these areas shall be limited to 10 meters with maximum FAR of 1.5.
(b)The Authority may modify the Heritage Zone in consultation with the Archaeological Survey of India, State Department of Archaeology, Cuttack Municipal Corporation and the Art Commission.