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 4] [Entire Act]

Union of India - Section

Section 17 in The National Capital Region Planning Board Act, 1985

17. Preparation of Plans.

(1)Each participating State shall prepare a Sub-Regional Plan for the sub-region within that State and the Union Territory shall prepare sub-Regional Plan for the sub-region within the Union Territory.
(2)Each Sub-Regional Plan shall be a written statement and shall be accompanied by such maps, diagrams illustrations and descriptive matters as the participating State or the Union territory may deem appropriate for the purpose of explaining or illustrating the proposals contained in such Sub-Regional Plan and every such may, document, illustrations and descriptive matter shall be deemed to be a part of the Sub-Regional Plan.
(3)A Sub-Regional Plan may indicate the following elements to elaborate the Regional Plan at the sub-regional level, namely:-
(a)reservation of areas for specific land-uses which are of the regional or sub-regional importance;
(b)future urban and major rural settlements indicating their area, projected population, predominant economic functions, approximate site and location;
(c)road net-work up to the district roads and roads connecting major rural settlements;
(d)proposals for the co-ordination of traffic and transportation, including terminal facilities;
(e)priority areas at sub-regional level for which immediate plans are necessary;
(f)proposals for the supply of drinking water and for drainage; and
(g)any other matter which is necessary for the proper development of the sub-region.