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] [Section 70] [Entire Act]

State of Odisha - Subsection

Section 70(4) in Bhubaneswar Development Authority (Planning and Building Standards) Regulations, 2001

(4)In the 'open space use' zone, activities like parks, playgrounds, temporary fairs, plantations, may be taken up. Only Residential buildings may also be permitted in the open space use zone if the following conditions are satisfied along with other conditions of these Regulations.
(i)the land is a stitiban land and is not a leasehold land;
(ii)the coverage is-not more than 40%;
(iii)the height is not more than 7.0 (seven) metres; and at least 20 percent of land issued for plantation;-