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 21] [Entire Act]

State of Rajasthan - Subsection

Section 21(2) in Ajmer Development Authority Act, 2013

(2)The Master Development Plan shall precisely define the quality of life that a citizen of Ajmer Region could desirably be expected to lead in (i) medium range perspective of the year 2025 A.D. (ii) long term perspective of the year 2028 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 Ajmer and other areas of Ajmer 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 a bearing on the integrated development of the Ajmer 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)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 afforestation or reforestation, improvement of water front areas, rivers, nallahs, lakes and tanks;
(vi)irrigation, water supply and hydroelectric works, flood control and prevention of water and air pollution;
(vii)educational and medical facilities;
(viii)district business centres, 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 services, organised tours and treks ;
(xiii)development of satellite towns in Ajmer Region and their appropriate integration with the City of Ajmer including development of new townships;
(xiv)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;
(xv)reservation of areas for open spaces, gardens, recreation centres, zoological gardens, naturereserves, 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 Ajmer Region;
(xvii)housing including rural housing;
(xviii)filling up or reclamation of low lying, swampy or unhealthy areas or levelling up of lands;
(xix)redevelopment and improvement of existing builtup areas;
(xx)planning standards and zoning regulations for different zones including development of "abadi"; and
(xxi)planning for Ajmer Region for management of urban growth and all matters connected therewith and other matters as are consistent with the objective of this Act.