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 Tamilnadu - Section

Section 15 in Tamil Nadu Slum Areas (Improvement and Clearance) Act, 1971

15. Power of prescribed authority to re- develop clearance area.

(1)Notwithstanding anything contained in sub-section (1) of section 14, the prescribed authority may, at any time, after the land has been cleared and the buildings have been demolished in accordance with the foregoing pro visions of this Chapter but before the work of re-development of that land has been commenced by the owner, by order, determine to re -develop the land if that authority is satisfied that it is necessary in the public interest to do so.
(2)Where land has been cleared and the buildings have been demolished in accordance with the foregoing provisions of this Chapter, the prescribed authority, if it is satisfied that the land has been, or is being re -developed by the owner thereof in contravention of plans approved by the authority or any restrictions or conditions imposed under sub -section (1) of section 14, or has not been re -developed within the time, if any, specified under such conditions, may, by order, determine to re-develop the land:Provided that before passing an order under sub -section (1) or sub-section (2), the owner shall be given a reasonable opportunity to show cause why the order should not be passed.
(3)All expense incurred by the prescribed authority under this section, together with interest at such rate as the Government may, by order, fix from the date when a demand for the expenses is made until payment, may be recovered by the prescribed authority from the owner of the land as arrears of land revenue and all such expenses and interest shall constitute a charge upon the land and the building.
(4)The amount of expenses referred to in sub -section (3) shall be determined by order by the prescribed authority.