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 10 in Rajasthan Special Investment Regions Act, 2016

10. Powers and functions of Regional Development Authority.

- The Regional Development Authority shall, subject to the provisions of this Act and under the control, supervision and guidance of the State Government and the Board, discharge the following functions and exercise following powers, namely: -
(a)to acquire, procure and hold land within the Special Investment Region by purchase, lease, exchange, agreement or otherwise;
(b)to give directions to any government agency or persons functioning in the Special Investment Region or the periphery thereof in matters pertaining to plans and schemes prepared under Chapter V;
(c)to promote private sector participation in development and implementation of Development Schemes;
(d)to raise finance from market including financial and multilateral institutions;
(e)to allot land under Section 36;
(f)to modify or cancel permission to develop subject to the provisions of Sections 40 and 41;
(g)to regulate the development activities in the Special Investment Region in accordance with the plans and schemes prepared under Chapter V and the building regulations made by the Regional Development Authority in this behalf;
(h)to enter upon any land or building to carry out surveys, make enquiry, inspection, examination or measurement subject to the provisions of Section 49;
(i)to make arrangements for observance and promotion of safety, order, health and environmental safeguards, disaster management for the Special Investment Region;
(j)to engage consultants or persons having special knowledge or skill to assist it in performance of its functions;
(k)to negotiate and enter into any contract including by way of public private partnership;
(l)to administer its funds;
(m)to constitute committees for proper regulation of traffic, environment, building, land uses and any other purposes to achieve the objects of this Act;
(n)to subscribe for shares in a company with the prior approval of the State Government and enter into joint venture agreement with any person or body upon such terms and conditions as may be approved by the State Government;
(o)to enter into concession agreements with the approval of the State Government;
(p)to accept grants and donations;
(q)to carry out surveys and prepare and execute plans and schemes prepared in accordance with Chapter V for development of the Special Investment Region;
(r)to classify, earmark, demarcate and develop the Special Investment Region and the periphery for purposes and usages, inter alia, for any economic activity, infrastructure facility including housing and industrial areas and public and civic facility and to encourage and promote aesthetics, efficiency and generate revenues in the process of development;
(s)to ensure provision of sufficient infrastructure facility and public and civic facility and to make sustainable arrangements for adequate maintenance thereof;
(t)to conduct, prepare and assess the techno-commercial, economic and environmental feasibility studies relating to infrastructure projects;
(u)to regulate, grant, suspend, withdraw or cancel approvals and permissions for economic activity in accordance with the provisions of this Act;
(v)to remove encroachments and constructions not duly authorized or which are made in violation of this Act or rules or regulations made thereunder;
(w)to update the Board on planning, development, operation, maintenance, management and regulation of the Special Investment Region and its projects and implement the directions, policies, guidelines and parameters issued by the State Government and the Board on matters relating thereto;
(x)to make the regulations on matters specified in Section 71;
(y)to globally market the Special Investment Region and its projects;
(z)to provide public and civic facilities within the Special Investment Region;
(za)to provide municipal services within the Special Investment Region;
(zb)to plan, develop, operate, maintain, manage and regulate the periphery in accordance with the provisions of this Act;
(zc)to procure land for the Special Investment Region in accordance with Chapter VI;
(zd)to provide urban transport facility for the Special Investment Region;
(ze)to appoint such officers and servants subordinate to the Regional Development Authority as it may consider necessary for the efficient discharge of its functions, on such conditions of appointment and service and with such powers, functions and duties as it may determine by regulations; and
(zf)to exercise such other powers and discharge such other functions as may be necessary or expedient to carry out provisions of this Act and such other functions as may be assigned to it by the State Government or the Board.