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 Rajasthan - Section

Section 20 in Ajmer Development Authority Act, 2013

20. Power of the Authority to execute any plan.

(1)Where the Authority is satisfied that any direction given by it under subsection (1) of section 18 with regard to any project or scheme has not been carried out by the local authority or other authority or person referred to therein, within the time specified in the direction, or that any such authority or person is unable to fully implement any project or scheme undertaken by it for the development of any part of the Ajmer Region, the Authority may, with the sanction of the State Government, itself undertakes any works and incur any expenditure for the execution of such projects or implementation of such schemes as the case may be.
(2)The Authority may also undertake any works in the Ajmer Region in accordance with the Master Development Plan or the Zonal Development Plan or any other project or scheme, as the case may be, as may be directed by the State Government and may incur such expenditure as may be necessary for the execution of such work. Such direction may be issued to the Authority only where in the opinion of the State Government -
(a)there is no other suitable authority to undertake such work; or
(b)where there is such an authority but it is unwilling or unable to undertake such work; or
(c)where the Authority has specifically requested the State Government to entrust such work to it.
(3)Where any work is undertaken by the Authority under sub-section (1), it shall be deemed to have, for the purpose of the execution of such work, all the powers which may be exercised by or under any law for the time being in force by the local authority or other authority or person referred to in sub-section (1).
(4)The Authority may, for the purpose of sub-sections (1) and (2), undertake the survey of any area within the Ajmer Region and for that purpose it shall be lawful for any member, officer or servant of the Authority-
(a)to enter in or upon any land to take level of such land ;
(b)to dig or bore into the sub-soil ;
(c)to mark levels and boundaries by placing marks and cutting trenches ; and
(d)where otherwise the survey cannot be completed or levels and boundaries can not be marked, to cut down and clear away any fence or jungle :
Provided that, before entering upon any land, the Authority shall give notice of its intention to do so in such manner as may be specified in the regulations.CHAPTER- V Master Development Plan and Zonal Development Plans