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]

Greater Bengaluru City Corporation -

Section 3 in Bangalore City Planning Area Zonal Regulations (Amendment and Validation) Act, 1996

3. Regularisation of certain constructions.

(1)Notwithstanding anything contained in the Karnataka Town and Country Planning Act, 1961 (Karnataka Act 11 of 1963) or in the said Zonal Regulations as modified by this Act if any person after obtaining permission from the Corporation of the City of Bangalore during the period from 22nd May, 1972 to 12th October, 1984 has constructed any building deviating from the said Zonal Regulations as modified by this Act or the permission granted by the Corporation of the City of Bangalore such person may within thirty days from the date of commencement of this Act, apply to the State Government for regularisation of such construction in accordance with the provisions of this section.
(2)There shall be a committee for the purpose of regularisation of constructions referred to in sub-section (1), consisting of the following members, namely:-
(i) The Secretary to Government, Urban Development Department Chairman
(ii) The Commissioner, Corporation of the city of Bangalore Member
(iii) The Commissioner, Bangalore Development Authority Member
(iv) The Director of Town Planning Member-Secretary
(3)The Committee shall scrutinise the applications received under sub-section (1) and after holding such enquiry as it deems fit if it is satisfied that the deviation referred to in sub-section (1) does not constitute material deviation from the said Zonal Regulations as modified by this Act or the permission granted by the Corporation of the City of Bangalore it may make recommendations to the Government for regularisation subject to payment of such amount as may be determined by it having regard to,-
(i)the situation of the building;
(ii)the nature and extent of deviation;
(iii)any other relevant factors:
Provided that the amount so determined shall not be less than an amount equivalent to one and half times the then market value of such construction.
(4)The State Government may, on receipt of the recommendation of the committee and after payment of the amount by the applicant towards regularisation of such constructions, order for regularisation of the construction.