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 4] [Entire Act]

State of Maharashtra - Section

Section 124F in The Maharashtra Regional and Town Planning Act, 1966

124F. Exemptions.

(1)No development charge shall, be levied on institution of use or of change of use, or development of any land or building vested in or under the control or possession of the Central or State Government or of any local authority.
(2)Subject to such conditions as it may impose, the State Government may, by notification in the Official Gazette, exempt partially from the payment of development charge payable on the development of any and or building by any educational institution, medical institution or charitable institution.
(3)[ Notwithstanding anything contained in sub-sections (1) and (2), the State Government may, by notification in the Official Gazette and subject to such terms and conditions as may be specified therein, exempt partially a Special Township Project undertaken by a private developer under the Special Development Control Regulations made under the provisions of this Act, from payment of the development charges.] [Inserted by Maharashtra Section 2. Enforcement date to be notified in the Official Gazette.]