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 16] [Entire Act]

State of Rajasthan - Section

Section 21 in Jodhpur Development Authority Act, 2009

21. Civic Survey and Preparation of Master Development Plan.

(1)The Authority with a view to securing planned integrated development and use of land shall carry out a civic survey of and prepare a Master Development Plan for Jodhpur Region.
(2)The Master Development Plan shall precisely define the quality of life that a citizen of Jodhpur Region could desirably be expected to lead in (i) medium range perspective of the year 2016 A.D. (ii) long term perspective of the year 2023 A.D. and thereafter, and (iii) such other intermediate stages, as the State Government may direct balanced and time targeted development to sub-serve the needs of the growing city of Jodhpur and other areas of Jodhpur Region, the network of public utilities, civic amenities community facilities, housing, communications and transport, the projects or schemes for conservation and development of natural resources and such other matters as are likely to have bearing on the integrated development the Jodhpur Region and in particular may provide for: -
(i)transport and communications such as roads, high-ways, railways, canals, international airports, 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)prevention, conservation and development of areas of natural scenery, city forests, wild life, natural resources and landscaping;
(iv)prevention of objects, features, structures or places of historical, natural, architectural or scientific interest educational value;
(v)prevention of erosion, provision for afforestation or re-forestation, improvement of water front areas, rivers, nallahs, lakes and tamks;
(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 centres, cattle fairs and markets;
(ix)games and sports complexes worthy of holding international events;
(x)amusement parks including disney land, style complexes, safari parks and other gardens and parks, picnic centres and day amusement including artificial lakes and water reservoirs;
(xi)cultural complexes including theatres, cinemas, rangmanch, studios, recreation centres, conference hall complexes, concert halls, town halls and auditoria;
(xii)tourist complexes including hotels and motels, car hiring service organised tours and treks;
(xiii)development of satellite towns in Jodhpur region and their appropriate integration with the City of Jodhpur including development of new
(xiv)townships 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;
(xv)reservation of areas for open spaces, gardens, recreation centres, zoological gardens, nature-reserves, animal sanctuaries, dairies and health resorts and other purposes;
(xvi)the relocation of the population or industry from over populated and industrially congested areas and indicating the density of population or the concentration of industry to be allowed in any area of Jodhpur Region;
(xvii)housing including rural housing;
(xviii)filling up or reclamation of low lying, swampy or unhealthy areas or levelling up of lands;
(xix)re-development and improvement of existing built-up areas;
(xx)planning standards and zoning regulations for different zones including development of "abadi"; and
(xxi)planning for Jodhpur Region for management of urban growth and all matters connected therwith and other matters as are consistent with the objective of the Act.
(3)The Master Development Plan may also define the various zones into which the Jodhpur Region shall be divided for the purpose of development and indicate the manner in which the development is to be carried out and the land in each zone is proposed to be used (whether by the carrying out therein development or otherwise) and the stages by which any such development shall be carried out and shall serve as a basic pattern of frame-work within which any such development shall be carried out and shall serve as a basis pattern of frame- work within which the Zonal Development Plan of the various zones may be prepared:Provided that the Authority may, if it so considers necessary in the public interest alter the area of any zone.