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 Jammu-Kashmir - Section

Section 57 in The Jammu and Kashmir Development Act, 1970

57. [ Development of housing colonies outside local area. [Section 57 added by Act XXVI of 1967, Section 2.]

- Notwithstanding anything contained in this Act or any other law for time being in force,-
(1)The authority may undertake development of a housing colony in any area other than a local area and for that purpose prepare with the previous approval of the Government, a plan containing
(a)a site-plan and use-plan for the development of the colony in dictating the approximate locations and extents of land uses, proposed in the colony for such things as public buildings and other public works and utilities, roads, housing recreation markets, schools, hospitals and public and private open spaces and other categories of public and private use ;
(b)standards of population density and building density.
(c)provisions regarding all or any of the following matters, namely
(i)the division of any site into plots for the erection of buildings:
(ii)the allotment or reservation and land for roads, open space, gardens, recreation grounds, schools, markets other public purpose:
(iii)erection of buildings on any site and the restrictions and conditions in regard to the open spaces to be maintained in or around buildings and height and character of buildings ;
(iv)the alignment of buildings in the colony;
(v)the architectural features of the elevation or frontage of any building to be erected on any site in the colony;
(vi)the number of residential buildings which may be erected on any plot or site;
(vii)such other matters as may be necessary in connection with the development of a housing colony.
(2)The authority shall publish the plan, as approved by the Government in the Government Gazette and thereupon the provisions of this Act shall apply to the development of such housing colony subject to the following exceptions and modifications, namely
(a)In section 2-
(i)clause (e) shall omitted; and
(ii)clause (k) shall be substituted by the following clause, namely:-
(k)'Zone' means any area specified in the plan for the development of a housing colony under this section.;
(b)in section 3, sub-section (1) shall be omitted ;
(d)for section 11 the following section shall be substituted, namely:-
"11. The date of publication of the plan in the Government Gazette shall be the date of its operation.";
(e)in sub-section (3) of section 14, for the words, brackets, letter and figures "in clause (d) of sub-section (2) of section 8" the words, brackets, letter and figures"in sub-clause (c) of clause (1) of section 57" shall be substituted;
(f)in sub-section (2) of section 51, clause (f) shall be omitted ;
(g)in sub-section (1) of section 52, clause (d) shall be omitted ;
(h)in the application of this Act to the development of the housing colony-
(i)the area covered under the plan for the development of the housing colony, shall be deemed to be a duly declared local area,
(ii)the Development Authority, as may be specified by the Government by notification in the Government Gazette, shall be deemed to be the Development Authority duly constituted for the housing colony ;
(iii)reference to the master plan or the zonal plan or the plan, with their grammatical variations, wherever occurring, shall be construed as references to the plan under this section; and
(iv)any reference to local area shall be construed to be the area covered under the plan under this section.]