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 1] [Entire Act]

State of Rajasthan - Section

Section 173 in Rajasthan Municipalities Act, 2009

173. Making and contents of Projects and Schemes.

(1)Subject to the provisions of this Act or any other law for the time being in force, the Municipality for the purpose of implementing the proposals in any plan or otherwise, may make such projects and schemes for the integrated development of the city or any part thereof, as may be considered necessary.
(2)A project or scheme may make provisions for all or any of the following matters, namely:-
(a)acquisition, development, reservation and sale or leasing of land for purpose of public utilities such as roads, streets, open spaces, parks, gardens, recreation and play grounds, hospitals, dispensaries, educational institutions, green-belts, dairies, housing development, development of markets, shopping centers, commercial complexes, cultural centers, administrative centers, transport facilities and public purposes of all kinds;
(b)preparation of layout plan of any land comprised in the scheme;
(c)re-distribution of sites belonging to owners of property comprised in the scheme;
(d)closure or demolition of buildings or portion of building unfit for human habitation;
(e)demolition of obstructive building or portions thereof;
(f)construction and reconstruction of buildings;
(g)construction and alteration of streets, including private streets;
(h)street lighting, water supply, drainage and other conveniences;
(i)provision of open spaces;
(j)sanitary arrangements required for the area comprised in the scheme;
(k)provision of accommodation for any class of the inhabitants; (1) provisions of facilities for communications;
(m)sale, letting or exchange of any property comprised in the scheme;
(n)re-construction of plots for the purpose of buildings, roads, drainage inclusive of sewerage, surface or sub-soil drainage, sewerage disposal and other similar amenities;
(o)construction, alteration and removal of buildings, bridges and other structures;,
(p)preservation of objects of historical or national interest or natural beauty and of buildings actually used for religious purposes;
(q)reservation of land in any scheme to such extent as may be prescribed in the rules made by the State Government for the purpose of providing housing accommodation to the members of Scheduled Castes, Scheduled Tribes, the Backward Classes and weaker Sections of the society, including disabled, handicapped and mentally retarded persons and unassisted elderly persons;
(r)imposition of conditions and restriction in regard to the open space to be maintained around buildings, the percentage of building area for a plot, the number, size, height and character of building allowed in specified areas, the purposes to which buildings or specified areas may or may not be appropriated, the sub-division of plots, the discontinuance of objectionable uses of lands in any area in specified periods, parking space and loading and unloading space for any building and the sizes or locations of projections, advertisement signs, and hoardings;
(s)any other work of a nature such as would bring about environmental improvements which may be taken up by the Municipality and all such other matters not inconsistent with the objects of this Act.
(3)The draft project or scheme shall contain the following particulars. namely: -
(a)the area, ownership and tenure of each original plot;
(b)the particulars of land allotted or reserved under clause (a) of sub-Section (2) with a general indication of the uses to which such land is to be put and the terms and conditions subject to which such land is to be put to such uses;
(c)the extent to which it is proposed to alter the boundaries of original plots;
(d)the estimate of the net cost of the scheme to be borne by the appropriate Municipality;
(e)a full description of all the details of the scheme under sub-Section (2) as may be applicable;
(f)the laying out or relaying out of land either vacant or already built upon;
(g)the filling up or reclamation of low laying, swampy or unhealthy areas or levelling up of land; and
(h)any other particular as may be determined by the bye-laws.