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 8 in Rajasthan Special Investment Regions Act, 2016

8. Powers and functions of the Board.

- The Board shall have the following powers and functions, namely: -
(a)to promote and establish Special Investment Regions and the periphery;
(b)to monitor the development of Special Investment Regions and issue necessary instructions to the agencies involved;
(c)to identify difficulties in development of Special Investment Regions in the State and to make recommendations on any matter or proposal requiring action by the State Government, Central Government, any government agency, or the National Capital Region Planning Board including coordination with them for achieving the purposes of this Act or in furtherance of the objects thereof, including making of or amendments to any policy or law;
(d)to consider appropriate State support or customized package for any project or economic activity in the Special Investment Region and recommend it to the State Government for its approval under the provisions of the Rajasthan Enterprises Single Window Enabling and Clearance Act, 2011 (Act No. 7 of 2011); and
(e)to exercise such powers and perform such functions as may be necessary for carrying out the provisions of this Act.