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 3] [Entire Act]

State of Rajasthan - Section

Section 37 in The Rajasthan Urban Improvement Act, 1959

37. Power to sanction, reject or return scheme.

(1)The State Government may sanction, or may refuse to sanction or may return for reconsideration any scheme submitted to it under section 36.
(2)If a scheme returned for reconsideration under sub-section (1) modified by the Trust it shall be re-published in accordance with section 33-
(a)in every case in which the modification affects the boundaries of the area comprised in the scheme or involves the acquisition of any land not previously proposed to be acquired, and
(b)in every other case, unless the modification is, in the opinion of the State Government, not of sufficient importance to require re-publication.
(3)[ Notwithstanding anything in section 29 or in any other provision of this Chapter,-
(a)it shall be lawful for the State Government to sanction any scheme framed by any Trust before the commencement of the Rajasthan Urban Improvement (Amendment) Act, 1963 comprising in part, any area lying beyond the area for which such Trust was established;
(b)upon such sanction being given, all previous notification issued, notices as to scheme prepared, published and transmitted, objections, suggestions or representations, if any, considered, applications for sanction submitted and the notices regarding such submission published in respect of such scheme shall be deemed to have been duly issued, prepared, published and transmitted, considered and submitted and such area shall, notwithstanding anything in section 8, be deemed to have been included in the area for which such Trust was established.]