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 2] [Entire Act]

State of Rajasthan - Section

Section 166 in Rajasthan Municipalities Act, 2009

166. Declaration of Development Areas.

(1)As soon as may be after a plan comes into operation as provided in Section 161, the Municipality may, with the approval of the State Government and by notification in the Official Gazette, declare any area in the city to be a development area for the purposes of this Act.
(2)On or after the date on which notification under sub-Section (1) is published in the Official Gazette, no person shall institute or change the use of any land or carry out any development of land without the permission in writing of the Municipality:Provided that, no such permission shall be necessary
(i)for carrying out works for the maintenance, improvement or other alteration of any building, being works which affect only the interior of the building or which do not materially affect the external appearance thereof;
(ii)the carrying out of works in compliance with any order or direction made by any authority under any law for the time being in force;
(iii)the carrying out of works by the Municipality in exercise of its powers under any law for the time being in force;
(iv)for the carrying out by the Central or the State Government or any local authority of any works
(a)required for the maintenance or improvement of a highway, road or public street, being works carried out on land within the boundaries of such highway, road or public street; and
(b)for the purpose of inspecting, repairing or renewing any drains, sewers, mains, pipes, cable, telephone or other apparatus;
(v)for the excavation (including wells) made in the ordinary course of agricultural operation;
(vi)for the construction of a road intended to give access to land solely for agricultural purposes;
(vii)for normal use of land which has been used temporarily for other purposes; and
(viii)in case of land, normally used for one purpose and occasionally used for any other purpose, for the use of land for that other purpose on occasion.