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 Punjab - Section

Section 21 in Punjab Regional and Town Planning and Development (General) Rules, 1995

21. Annual report of the Authority.

(1)After the close of each financial year, the Authority shall prepare and submit to the State Government not later than the 31st July, next following, an annual report of its activities during that year.
(2)The annual report referred to in sub-rule (1) shall be divided into two parts, namely:-
(a)Part I shall contain general information on the activities of the Authority as far as possible containing chapters on administration, works and schemes, development of land and buildings including new townships, construction of houses, special programmes undertaken for low income groups, regulation and enforcement, management of land, buildings and other properties, finance and accounts, research and development including programmes in engineering, town planning and architectural activities and other miscellaneous matter; and
(b)Part II shall contain appendixes giving statistical information relating to the Authority. (Sections 54 and 182(2)(q).)