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 Rajasthan - Section

Section 156 in Rajasthan Municipalities Act, 2009

156. City Development Plan.

(1)Every Municipality shall prepare a City Development Plan for such periodicity, and containing such Chapters, material and schemes, as may be prescribed by the rules framed by the Government in this behalf. The City Development Plan shall be prepared in consultation with the District Collector and other district level officials of the following departments of the Government, namely:
(i)Public Works Department;
(ii)Public Health Engineering Department;
(iii)Irrigation Department;
(iv)Medical and Health Department;
(v)Education Department;
(vi)Local Self Government Department;
(vii)Planning Department;
(viii)Urban Improvement Trust/City Development Authority, if any; and
(ix)any other department or Agency which the Municipality may consider necessary to consult.
(2)The Municipality may also take the assistance of experts and knowledgeable persons for the preparation of the City Development Plan with the help of the aforesaid departments in the co-ordination of the District Collector.
(3)The City Development Plan, as prepared under sub-Section (1), shall be sent to the Metropolitan Planning Committee for inclusion in the Metro Region Development Plan, in case the Municipality is a part of any Metro Region; and in all other cases, it shall be sent to the District Planning Committee for inclusion in the District Master Development Plan.
(4)The Metropolitan Planning Committee or the District Planning Committee, as the case may be, shall include the City Development Plan or such elements of the Plan as it may find appropriate in the Metro Region Development Plan or District Master Development Plan, as the case may be, after due deliberations in the committee and with the concerned Municipality; and it shall thereafter submit the Plan prepared by it to the State Government for inclusion in the State Plan, and also for allocation of resources from the Government for execution of the Plan.