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 11] [Entire Act]

State of Karnataka - Subsection

Section 11(1) in The Hampi World Heritage Area Management Authority Act, 2002

(1)Subject to the provisions of this Act and the rules made thereunder the functions of the Authority shall be,-
(i)to carry out a survey of the Heritage Area and prepare reports on the surveys so carried out;
(ii)to prepare development plan of the Heritage area;
(iii)to cause to be carried out such works as are contemplated in the development plan;
(iv)to formulate as many schemes as are necessary for implementing the development plan of the Heritage Area;
(v)to secure and co-ordinate execution of the development plan, town planning schemes and the development of the Heritage Area in accordance with the said plan and schemes;
(vi)to raise finance for any project or scheme for the development of the Heritage Area and to extend assistance to the local authorities in the Region for the execution of such project or scheme;
(vii)to do such other acts and things as may be entrusted by the State Government or as may be necessary for or incidental or conducive to, any matters which are necessary for furtherance of the objects for which the Authority is constituted;
(viii)to entrust to any local authority or other agency the work of execution of any development plan or town planning scheme or development of the Heritage area;
(ix)to co-ordinate the activities of the local authorities and the Urban Development authority, if any, constituted under the Karnataka Urban Development Authorities Act, 1987 exercising jurisdiction within the limits of the Heritage Area and the Karnataka Urban water Supply and Sewerage Board, the Karnataka Slum Clearance Board, the Karnataka Power Transmission Corporation, the Karnataka Industrial Areas Development Board, the Karnataka State Road Transport Corporation and such other bodies as are connected with developmental activities in the Heritage Area;
(x)to supervise and review the progress of expenditure incurred under the plan and performance of various development departments and local authorities with reference to the plan;
(xi)to take action to protect the public property within the heritage area;
(xii)to raise local, regional, national and international awareness about the significance of the Hampi World Heritage Site;
(xiii)to promote and encourage proper research to understand the archaeological, historical and environmental values of the Hampi World Heritage Site;
(xiv)to perform such other functions as may be prescribed.