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 Jammu-Kashmir - Section

Section 16 in Jammu and Kashmir Real Estates (Regulation and Development) Act, 2018

16. Obligations of promoter regarding insurance of real estate project.

(1)The promoter shall obtain all such insurances as may be notified by the Government, including but not limited to insurance in respect of-
(i)title of the land and building as a part of the real estate project ; and
(ii)construction of the real estate project.
(2)The promoter shall be liable to pay the premium and charges in respect of the insurance specified in sub-section (1) and shall pay the same before transferring the insurance to the association of the allottees.
(3)The insurance as specified under sub-section (1) shall stand transferred to the benefit of the allottee or the association of allottees, as the case may be, at the time of promoter entering into an agreement for sale with the allottee.
(4)On formation of the association of the allottees, all documents relating to the insurance specified under sub-section (1) shall be handed over to the association of the allottees.