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] [Entire Act]

State of Arunachal Pradesh - Section

Section 32 in Arunachal Pradesh Housing Board Act, 2014

32. Vesting in the local authority of streets laid out or altered and open spaces provided by the Board under housing scheme.

(1)Whenever the State Government is satisfied, -
(a)that any street laid out or altered by the Board has been duly leveled, paved, metaled, flagged, channeled, severed and drained in the manner provided in the scheme sanctioned by the State Government under section 22 or varied under section 25 or modified under section 27;
(b)that such lamps, lamp-posts and other apparatus as the local authority considers necessary for the lighting of such street and as ought to be provided by the Board have been so provided ; and
(c)that water and other sanitary conveniences have been duly provided in such street; the State Government may declare the street to be a public street, and the street shall thereupon vest in the local authority and shall thenceforth be maintained, kept in repair, lighted and cleaned by the local authority.
(2)When any open space for the purposes of ventilation or recreation has been provided by the Board in executing any housing scheme, it shall on completion be transferred to the local authority concerned, by resolution of the Board, and shall thereupon vest in, and be maintained at the expense of the local authority.
(3)If any difference of opinion arises between the Board and the local authority in respect of any matter referred to in the foregoing provisions of this section the matter shall be referred to the State Government whose decision shall be final.