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] [Section 52] [Entire Act]

State of Himachal Pradesh - Subsection

Section 52(6) in The Himachal Pradesh Town and Country Planning Act, 1977

(6)The committee constituted under sub-section (5) shall consider the objections and suggestions and give hearing to such persons as are desirous of being heard and shall submit its report to the Town and Country Development Authority within such time as it may fix along with proposals to-
(i)define and demarcate the areas allotted to or reserved for public purposes;
(ii)demarcate the reconstituted plots;
(iii)evaluate the value of the original and the constituted plots;
(iv)determine whether the areas reserved for public purpose are wholly or partially beneficial to the residents within the area of the scheme;
(v)estimate and apportion the compensation to or contribution from the beneficiaries of the scheme on account of the reconstitution of the plot and reservation of portions for public purpose;
(vi)evaluate the increment in value of each reconstituted plot and assess the development contribution leviable on the plot holder:
Provided that the contribution shall not exceed half the accrued increment in value;
(vii)evaluate the reduction in value of any reconstituted plot and assess the amount payable therefor.