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 Gujarat - Section

Section 40 in Gujarat Industrial Development Act, 1962

40. Overriding powers of Government to issue directions to local authorities.

- Notwithstanding anything contained in any other law, or in any licence or permit, it the State Government is satisfied either on a recommendation made in this behalf by the Corporation or otherwise, that the setting up of an industrial undertaking [or a commercial establishment within an industrial area or outside] [These words were substituted for the brackets and words '(whether within industrial area or outside)', by Gujarat 11 of 1986, Section 24 (w.e.f. 01-07-1986).] is impeded by a local authority's refusal to grant, or by such authority's insistence on conditions, which the State Government considers unreasonable for the grant of any amenity, the State Government may direct the local authority to grant the said amenity on such conditions as it considers fit; and thereupon the amenity shall be granted:Provided that, the charge to be paid for granting or continuing such amenity to the local authority concerned is not less than the cost to the local authority or licensee concerned for providing such amenity:Provided further that, no such direction shall be made by the State Government unless the local authority shall have been given a reasonable opportunity to show cause why any such direction should not be made.