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 Uttarakhand - Section

Section 9 in Uttarakhand Special Area (Planned Development and Promotion of Tourism) Act, 2013

9. Sector Plans.

(1)Simultaneously with the preparation of the master plan or as soon as may be thereafter, the Authority shall proceed with the preparation of a sector plan for each of the sectors referred to in sub-section (2) of section 9.
(2)A sector development plan may -
(a)contain a site-plan and land use-plan for the development of the sector and show the approximate locations and extent of land uses proposed in the sector for such things as public buildings, huts, utility structures and other public works and utilities, roads, housing, recreation, structures related to sports including water sports and gaming, limited market facility, schools, hospitals and public and private open spaces and other categories of public and private uses;
(b)specify the standards of population density and structure density;
(c)show every area in the sector which may in the opinion of the Authority be required or declared for development or redevelopment and as tourist attraction spot or sector and in particular, contain provisions regarding all or any of the following matters, namely -
(i)the division of any site into plots for construction of buildings without disturbing the eco-system;
(ii)the allotments or reservation of land for roads, open spaces, gardens, recreation grounds, schools, markets and other public purposes;
(iii)the development of any area into a township or colony and the restriction and conditions subject to which such development may be undertaken or carried out.
(iv)the construction of building on any site and the restrictions and conditions in regard to the open spaces to be maintained in or around buildings and height and character of building;
(v)the alignment of buildings of any site;
(vi)the architectural features of the elevation or frontage of any buildings to be constructed on any plot or site;.
(vii)the number of residential buildings which may be constructed in any sector on any plot or site;
(viii)the amenities to be provided in relation to any site or buildings on such site whether before or after the construction of buildings and the person or authority by whom or at whose expense such amenities are to be provided;
(ix)the prohibitions or restrictions regarding construction of shops, workshops, warehouses or factories or buildings of a specified architectural feature or buildings designed for particular purposes in the locality;
(x)the maintenance of walls, fences, hedges or any other structural architectural construction and the height at which they shall be maintained;
(xi)the restrictions regarding the use of any site for purposes other than construction of buildings;
(xii)landscape preservation, development and modernization, balancing the human habitation with nature around;
(xiii)any other matter which is necessary for the proper development of sector or any portion thereof according to the plan.