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 7] [Entire Act]

State of Kerala - Section

Section 235L in Kerala Panchayat Raj Act, 1994

235L. Grounds on which approval of building site or permission to construct or reconstruct a building may be refused.

(1)The grounds on which approval of site or permission to construct or re-construct a building shall be refused are the following namely: -
(i)that the work or use of the site of the work or any of the particulars comprised in the site plan, ground plan, elevations, sections or specifications would contravene any law, or any order, rule, declarations, or bye-law made under any law;
(ii)that application for the permission does not contain the particulars or is not prepared in the manner required by any rule or bye-law made under the Act;
(iii)that may of the documents specified in section 235 F has not been signed as required by rules or bye-laws made under this Act;
(iv)that any information or document required by the Secretary under rules or bye-laws made under this Act has not been duly furnished;
(v)that the proposed building would be an encroachment upon a land belonging to the Government or the Village Panchayat; or
(vi)that the land is under acquisition proceedings.
(2)No application for approval of a building site or for permission to construct or reconstruct a building shall be refused with out stating the reasons for such refusal.