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 Himachal Pradesh - Section

Section 36 in The Himachal Pradesh Town and Country Planning Act, 1977

36. Deletion of reservation of designated land from draft or final development plan.

(1)The appropriate authority, if it is satisfied that the land is not or is no longer required for the public purpose for which it is designated or reserved or allocated in the draft development plan or sectoral plan, or the final development plan or sectoral plan may request,-
(a)the Director to sanction the deletion of such designation or reservation or allocation from the draft development plan or sectoral plan; or
(b)the State Government to sanction the deletion of such designation or reservation or allocation from the final development plan or sectoral plan.
(2)On receipt of such request from the appropriate authority, the Director, or as the case may be, the State Government may make an order sanctioning the deletion of such designation or reservation or allocation from the relevant plans:Provided that, the Director or, as the case may be, the State Government may, before making any order, make such enquiry as he/it may consider necessary and satisfy himself/itself that such reservation or designation or allocation is no longer necessary in the public interest.
(3)Upon an order under sub-section (2) being made the land shall be deemed to be released from such designation, reservation or, as the case may be, allocation and shall become available to the owner for the purpose of development as otherwise permissible in the case of adjacent land under the relevant plan