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] [Entire Act]

State of Telangana - Section

Section 7 in Telangana Heritage (Protection, Preservation, Conservation and Maintenance) Act, 2017

7. Powers and functions of the TSHA.

- Subject to provisions of this Act the functions of State Heritage and precincts Committee shall be
(i)To finalize the list of heritage buildings and precincts to be notified as Heritage Buildings and Heritage Precincts under Schedule-II and recommend the same to the Government for notification;
(ii)To recommend to the competent authority whether development permission should be granted to the Heritage Buildings;
(iii)To recommend to the competent authority whether any development right certificate may be allowed to be consumed in a heritage precinct;
(iv)To recommend to the competent authority to evaluate the cost of repairs to be given to the owners to bring the existing building to the original shape;
(v)To approve special designs and guidelines for notified buildings and control of height and essential fa9ade characteristics such as maintenance of special type of balconies and other heritage items of the buildings and suggest suitable designs and adopting new materials for replacements keeping the old form intact to the extent possible;
(vi)To frame special rules for Heritage Buildings and Heritage Precincts and to advise the Government regarding the same;
(vii)To advise the Government on any other issues as may be required from time to time during course of scrutiny and in overall interest of heritage conservation and preservation.
(viii)To consider the amendments in Central law and regulations brought out by the Central Government from time to time and recommend for suitable adaption in the State of Telangana.
(ix)To advise the Government regarding any other issues regarding Heritage management in Telangana.