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 2] [Entire Act]

State of Kerala - Section

Section 235Y in Kerala Panchayat Raj Act, 1994

235Y. Certain buildings or sheds exempted.

- Any building constructed and used, or intended to be constructed and used, exclusively for the purpose of a plant-house; meter house, not being a dwelling house, or sheds which are used exclusively for keeping fuel, or fire wood for the domestic use of its owner or for keeping agricultural implements, tools, rubbish or other materials or for watching crops or kennel shed intended to keep not more than four dogs or cattle shed intended to keep not more than four cattles and its one calf each or poultry shed intended to keep not more than twenty hen, duck etc. or any other shed of temporary nature shall stand exempted from the provisions other than Sections 220 B and 235 E :Provided that the said building or sheds shall be at a distance of at least one metre from any boundary of land on which it is constructed.