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 Kerala - Section

Section 112 in Kerala Town and Country Planning Act, 2016

112. Power to make rules.

(1)The Government may, by notification in the Official Gazette, make rules to carry out the provisions of this Act.
(2)Any rule or regulation made under this Act, may provide that a breach thereof shall be punishable, with fine not exceeding ten thousand rupees, and in case of continuing breach, with fine which may extend to five hundred rupees for every day during which the breach continues after first conviction.
(3)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the manner in which the use of the land and development therein shall be carried out in a plan, supported by maps and reports and the notifications to be issued and the procedure to be followed in the preparation and sanction as well as subsequent review, revision and revocation of a Plan under this Act:
(b)the functions other than those provided for in section 4 to be performed by the Board:
(c)the term of office, conditions of service and the allowances payable to the non-official members of the Board and Development Authority:
(d)the manner in which the notice of the publication of a draft perspective plan under sub-section (3) of section 9, and a draft detailed Town Planning Scheme under sub-section (1) of section 46 are to be notified:
(e)the terms and conditions of service of the officers and staff of the department of Town and Country Planning and the Development Authority:
(f)the procedure to be followed in the meetings of the Joint Planning Committee:
(g)the terms and conditions of service of the staff of the Development Authority:
(h)the manner in which working groups are to be constituted;
(i)matters in respect of which building operations may be prohibited or regulated through interim development order under section 63;
(j)the manner in which the permission for development or change of use of land is to be given by the Secretary of the Municipal Corporation, Municipal Council, Town Panchayat or Village Panchayat;
(k)the form of application for permission for land development and the particulars to be contained therein, the documents, fees and plans to accompany such forms;
(l)the manner in which the order of granting permission subject to conditions and refusal of permission for land development, is to be communicated to the applicant:
(m)documents and plans to accompany the intimation to carry out land development in the case of Central or State Government or Quasi- government Institutions, to be given to the Secretary of the Municipal Corporation, Municipal Council, Town Panchayat or Village Panchayat;
(n)the time and manner in which a notice is to be served by the owner of a land which is designated for compulsory acquisition in a plan sanctioned, but could not be acquired, requiring the Government or Quasi-government Agency, the Municipal Corporation, Municipal Council, Town Panchayat or Village Panchayat concerned to purchase the interest in the land;
(o)additional officers and staff to be appointed by the Government to ensure that the powers specified in sections 68 and 69 are exercised;
(p)the procedure to be followed for the preparation, publication and sanction of the Land Pooling Scheme;
(q)the manner in which land is to be acquired for public purposes by way of according transferable development right;
(r)the manner in which land is to be acquired by way of accommodation reservation:
(s)the manner of assessment and recovery of rates of development charges;
(t)land to be exempted from the levy of development charges;
(u)the amount of user fee to be levied, the manner of assessment and collection;
(v)terms and conditions subject to which user fee shall be collected from beneficiaries;
(w)the form in which and the date on which the annual report of the Board, shall be prepared;
(x)the form in which and the date on which the annual report of a Local Self Government Institution is to be prepared and submitted to the District Planning Committee or the Metropolitan Planning Committee as the case may be;
(y)the term of office, conditions of service and the allowances payable to the non-official members of the Kerala Urban Art Commission;
(z)the time and place of meeting of the Kerala Urban Art Commission and the procedure with regard to transaction of its business;
(aa)the manner in which a separate fund shall be created for the Kerala Urban Art Commission;
(ab)the manner in which money may be borrowed by Local Self Government Institutions and Development Authorities under section 110;
(ac)the form in which annual statement of accounts is to be prepared by the Board, District Planning Committee, Metropolitan Planning Committee, Development Authority and Local Self Government Institutions;
(ad)the form of preparation of annual statement of accounts;
(ae)the form in which and the date within which annual reports are to be prepared by the Board and Local Self Government Institutions;
(af)the manner in which the fine realized in connection with prosecution is to be paid to the fund of the authority concerned.
(ag)any other matter which is to be or may be prescribed.
(4)Every rule or regulation made under this Act shall be laid, as soon as may be after it is made, before the Legislative Assembly, while it is in session for a total period of fourteen days which may be comprised in one session or in two successive sessions, and if, before the expiry of the session in which it is so laid or the session immediately following, the Legislative Assembly makes any modification in the rule or regulation or decides that the rule or regulation should not be made, the rule or regulation shall, thereafter, have effect only in such modified form or be of no effect, as the case may be: so however that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or regulation.