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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(1) in The Chennai City Corporation Building Rules, 1972

(1)
(a)Every application for approval of sites or for permission to construct or reconstruct or add to or alter a building shall be in Form specified in Appendix A to these rules, which shall be obtained on payment from the Commissioner and shall be signed by the owner, and the Licensed Surveyor. Where the applicant himself is not the owner of the land and building, the application shall be accompanied by a letter of consent or authority from the owner.
(b)The plan accompanying the application shall be signed by the applicant and the Licensed Surveyor.
(c)For the purpose of these rules, wherever the words construction or reconstruction occur, they shall include additions to and alterations also.