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 Kerala - Section

Section 24 in Kerala Municipality Building Rules, 1999

24. Exterior and Interior open air spaces.

(1)Every room intended for human habitation shall abut on an exterior or interior open space or verandah open to such exterior or interior open space and such open space shall be maintained for the benefit of the building exclusively and shall be entirely within the owner's own premises and shall be open to the sky and is barred from being subdivided, partitioned or legally bifurcated or transacted, in any manner whatsoever, till such date when the structure itself is demolished and shall be kept free from any erection thereon other than those specially allowed in these rules.
(2)In case a group of buildings are to be put up within any plot belonging to the same owner or by different owners of adjoining lands jointly the area of the land remaining after accounting for the mandatory front, rear and side yards from the boundary of the plot shall be considered as buildable area of the plot where the buildings may be constructed subject to the conditions regarding floor area ratio, coverage, access, light and ventilation, etc. for the whole plot, distance between the various blocks within this area shall be minimum 2 meters for building up to 10 meters height and 3 meters exceeding that height.
(3)Every building upto 10 meters in height shall have a minimum front yard of 3 meters depth:Provided that where 3 meters depth cannot be maintained laterally throughout due to the peculiar shape of the plot , it shall suffice if the mean depth is not less than 3.0m with minimum depth at all points not less than 1.80 meters.
(4)Every building upto 10 meters in height shall have a minimum rear yard of 2 meters depth:Provided that where 2 meters depth can not be maintained laterally throughout due to the peculiar shape of the plot, it shall suffice if the mean depth is not less than 2 meters with minimum depth at all point not less than 1.00 meter.Provided further that in the case of buildings upto 7 meters height, it shall suffice if the mean depth is not less than 1.50 meters with minimum depth to at all points not less thanProvided further that in the case of buildings upto 7 meters height, the depth of rear yard may be reduced to not less than 75 cms without any opening such as door and window on that side, however ventilator opening may be made at a height of 2.20 meters from the corresponding floor level.Provided also that in the case of buildings upto 7 meters height, the depth of rear yard may be reduced or even abut the plot boundary without any manner of opening on that side if the owner of the plot on that side voluntarily agrees for the same in writing.
(5)Every building upto 10 meters in height shall have a minimum side yard of 1.20 meters on one side and a minimum of 1.00 meter on the other side.Provided that in the case of buildings upto 7 meters height, the depth of the side yard on one side may be reduced to not less than 75 cms without any opening such as door and window on that side, but however, ventilator opening may be made at a height of 2.10 metres from the corresponding floor level if the side yard on the other side have a minimum of 1.20 meters.Provided further that in the case of building upto 7 meters height the depth of side yard on one side other than that having 1.20 meters may be reduced below 75 cms or even abut the plot boundary without any manner of opening on that side, if the owner of the plot on that side voluntarily agrees for the same in writing.
(6)Any room intended for human habitation and not abutting on either front, rear or side open air spaces shall abut on an interior open space whose width shall not be less than 2.4 meters:Provided that in the case of buildings upto 7 meters height it shall be sufficient if such interior open space has a minimum width of 1.5 meters.
(7)Sufficient land shall be kept unpaved or sufficient opening shall be provided in the land to allow percolation of rain water in the plot itself and rain water from a plot shall be connected with public drainage system only in case of plots with impermeable soil.
(8)For buildings above 10 meters in height, in addition to the minimum front, rear and side open spaces required for height upto 10 meters, there shall be provided proportionate increase in such minimum open space at the rate of 0.5 meter per every 3 meters height exceeding 10 meters:Provided that such additional set back corresponding to increase in height may be provided, for the whole building at ground level or for corresponding floors at their level.
(9)Omitted
(10)No construction or hanging of any sort shall be permitted to project outside the boundaries of the site.
(11)Every open space provided, either interior or exterior shall be kept free from any erection thereon and shall be open to the sky and only cornice, roof or whether shade not more than 0.60 meter width shall overhang or project over the said open space so as to reduce the width to less than the minimum required:Provided that where the open space is minimum 0.60 meter the cornice, roof or weather shade shall be limited to 30 cms. and where the open space is less than 0.60 meter no projection whatsoever shall be permitted:Provided further that where the open space has minimum 1.50 meters. cornice roof or weather shade upto 75cms shall be permitted and increase in the width of cornice roof of weather shade shall be permitted corresponding to increase in the open space:Provided further that no door or window shall be permitted if the open space on that portion is less than 1 meter:Provided further that open stair or flight of steps or ramps meant as access to upper or lower floors shall be permitted in the open space if such stair, step or ramp has minimum 60cms distance from the boundaries.Provided also that the underneath of the ramp shall not be enclosed however pillars may be permitted for its support.
(12)The front, rear and side set backs for constructions below ground level (basement floor, etc) shall be the same as that required for a 10 meters height building of the same occupancy group constructed above ground level.