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 1] [Entire Act]

State of Rajasthan - Section

Section 159 in Rajasthan Municipalities Act, 2009

159. Civil Survey and preparation of Master Development Plan and other Plans.

(1)Subject to the provisions of any other law for the time being in force, the Municipality, with a view to securing planned and integrated development of the city and balanced use of the land, shall carry out a detailed survey of the city and prepare a Master Development Plan and other statutory plans. The Municipality shall, for this purpose, coordinate with the Metropolitan Planning Committee or the District Planning Committee, as the case may be, and also Chief Town Planner of the State. The plans mentioned herein shall be prepared with the following time perspective, namely:-
(i)Master Development Plan - for a 20 year period;
(ii)Execution Plan - for a 5 year period; and
(iii)Annual Municipal Action Plan - for a 1 year period.
(2)In addition to the Master Development Plan, Execution Plan and Annual Municipal Action Plan, the Municipality, may prepare such other plans for each ward as it may consider appropriate or as may be directed by the State Government from time to time.
(3)The Master Development Plan shall precisely define the time targeted development to sub-serve the needs of the growing area of Municipality, the net work of public utilities, civic amenities, community facilities, housing, communications and transport, the projects or schemes for conservation and development of natural resources and may provide for following matters, wherever required
(i)transport and communications such as roads, high-ways, railways, canals, international air ports, air cargo complexes and bus-service, including their development;
(ii)water supply, drainage, sewerage, sewage disposal and other public utilities, amenities and services, including electricity and gas;
(iii)preservation, conservation and development of areas of natural scenery, city forests, wild life, natural resources and landscaping;
(iv)preservation of objects, features, structures or places of historical, natural, architectural or scientific interest and educational value;
(v)prevention of erosion, provision for forestation or re-forestation, improvement of water front areas, rivers, drains, lakes and tanks;
(vi)irrigation, water supply and hydro-electric works, flood control and prevention of water and air pollution;
(vii)educational and medical facilities;
(viii)district business centers, other shopping complexes, export oriented industrial areas and clearing houses, permanent exhibition centers, cattle fairs and markets;
(ix)games and sports complexes worthy of holding national and international events;
(x)amusement parks, including artificial lakes and water reservoirs;
(xi)cultural complexes including theatres, cinemas, studios, recreation centers, conference hall complexes, concert halls, town halls and auditoria;
(xii)tourist complexes including hotels and motels, car hiring services, organized tours and treks;
(xiii)allocation of land for different uses, general distribution and general location of land and the extent to which the land may be used as residential, commercial, industrial, agricultural, or as forests or for mineral exploitation or for other purposes;
(xiv)reservation of areas for open spaces, gardens, recreation centers, zoological gardens, nature-reserves, animal sanctuaries, dairies and health resorts and other purposes;
(xv)the relocation of the population or industry from over populated and industrially congested areas and indicating the density of population or the congested areas and indicating the density of population or the concentration of industry to be allowed in the area;
(xvi)housing;
(xvii)filling up or reclamation of low lying, swampy or unhealthy areas or levelling up of lands; and
(xviii)re-development and improvement of existing built-up areas.
(4)The Master Development Plan may also define the various zones, wherever required, into which the Municipality may be divided for the purposes of development and indicate the manner in which developmental works are to be carried out, and indicate the manner in which the land in each zone is proposed to be used (whether by the carrying out therein developmental works or otherwise), and the stages by which any such developmental works shall be carried out and shall serve as a basic pattern of frame-work within which the Zonal Development Plans of the various zones may be prepared:Provided that the Municipality may, if it considers necessary in the public interest, alter the area of any zone.
(5)The Municipality may decide about the items of development to be included and extent of surveys required, in the case of other statutory plans mentioned above.
(6)Notwithstanding anything contained in this Section the Municipality may undertake any of the schemes included in the Master Development Plan having regard to the availability of its financial resources.