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 292] [Entire Act]

State of Bihar - Subsection

Section 292(6) in The Bihar Municipal Act, 2007

(6)The Municipal Streets Technical Committee shall make recommendations to the Municipality on any matter in conformity with the structure plan, or a scheme under Section 279 or Section 282, as the case may be, or any other development and improvement scheme prepared by any Competent Authority under any law for the time being in force, and shall take into account such plans/proposals, surveys, studies and supporting technical data on such matter as might be in the possession of the municipality or any planning or development authority or any Department of the State Government or any such Competent Authority.Explanation. - "Structure Plan" shall have the same meaning as in the Explanation below Section 283.