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 3 in Rajasthan Special Economic Zones Act, 2015

3. Establishment of Special Economic Zone.

(1)Any person, who intends to set up a Special Economic Zone, may, after identifying the area, make a proposal to the Department of Industries, Government of Rajasthan in such form and containing such particulars and accompanied by such documents and fees as may be prescribed.
(2)The State Government shall refer the proposal received under sub-Section (1) to the Rajasthan State Industrial Development and Investment Corporation Limited for the scrutiny of the proposal.
(3)The Rajasthan State Industrial Development and Investment Corporation Limited shall, after scrutinizing the proposal in the prescribed manner, submit the proposal along with its report to the State Approval Committee.
(4)The State Approval Committee shall, after considering the proposal and the report of the Rajasthan State Industrial Development and Investment Corporation Limited, recommend to the State Government either to reject the proposal for the reasons to be recorded in writing or to recommend the same with such modifications as it may suggest or without modifications, to the Board of Approval.
(5)The State Government shall, on the basis of the recommendations of the State Approval Committee, either reject the proposal or forward the same to the Board of Approval.