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 49] [Entire Act]

State of Karnataka - Subsection

Section 49(2) in Karnataka Town and Country Planning Act, 1961

(2)The State Government,-
(a)on the application of the Planning Authority, or
(b)of its own motion, after making such enquiry as it deems fit and after giving the Planning Authority an opportunity to be heard,
may at any time, after consulting the Director, by notification, revoke a Town Planning scheme if it is satisfied that under the special circumstances of the case the scheme should be revoked.