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 47] [Entire Act]

State of Goa - Subsection

Section 47(1) in The Goa, Daman and Diu Town and Country Planning Act, 1974

(1)Where any person aggrieved by an order in appeal under section 45 refusing to grant permission or granting permission subject to conditions, claims-
(a)that the land has become incapable of reasonably beneficial use in the existing state, or
(b)in a case where permission was granted subject to conditions, that the land cannot be rendered capable of reasonably beneficial use by carrying out the development in accordance with such conditions, he may, within three months from the date of passing of such order and in the manner prescribed, serve on the Government, a notice requiring the Government to acquire his interest in such land (hereinafter in this section and in section 54, referred to as an acquisition notice).