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 23] [Entire Act]

State of Telangana - Subsection

Section 23(1) in Telangana Housing Board Act, 1956

(1)No housing scheme shall [unless the Government by general or special order otherwise direct] [Inserted by Act No.15 of 1962.]-
(a)be made for any area for which an improvement scheme, under any law for the time being in force regulating the duties and powers of a Municipal Corporation, Municipal or Town Committee,
[a District Municipality, a Zilla Parishad, a Panchayat Samithi] [Substituted by Act No.15 of 1962.] or village Panchayat has been sanctioned;
(b)contain anything which is inconsistent with any matter included in a town planning scheme sanctioned by the Government under any other law for the time being in force.