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 17] [Entire Act]

State of Himachal Pradesh - Subsection

Section 17(1) in The Himachal Pradesh Housing and Urban Development Authority Act, 2004

(1)Subject to the provisions of this Act and the control of State Government, the Authority may,-
(a)frame the schemes on its own;
(b)frame a scheme on the request of a Promoter;
(c)adopt a scheme proposed by a Promoter; and
(d)incur expenditure and undertake works in any area in which this Act is enforced for the framing and execution of such housing and development schemes, as it may consider necessary.