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 2] [Entire Act]

State of Kerala - Subsection

Section 2(t) in Kerala Town and Country Planning Act, 2016

(t)"Metropolitan Planning Committee" means the Committee constituted by the Government for a Metropolitan area, under Section 54 of the Kerala Municipality Act. 1994. to prepare a draft development plan for the Metropolitan area as a whole, and to exercise such other functions assigned to it by the Government;