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 14] [Entire Act]

State of Kerala - Section

Section 235N in Kerala Panchayat Raj Act, 1994

235N. Power of Secretary to require alteration in work.

(1)Where it comes to the notice of the Secretary that, a work -
(a)is not in accordance with the plans or specifications approved, or
(b)is in contravention of any of the provisions of this Act or any rule, bye-law, order of declaration made there under, he may, by notice, require the person for whom such work is done, -
(i)to make such alteration as may be specified in the said notice to bring the work in conformity with the plans or specification approved or the provisions so contravened; or
(ii)to show cause why such alteration should not be made, within such period as may be specified in the notice:
Provided that any construction made in deviation from such approved plan or specifications may not be required to be altered unless it contravenes any specifications or provisions mentioned in this Act or building rules made thereunder.
(2)Where such person does not show cause as aforesaid, he shall be bound to make the alterations specified in such notice.
(3)Where such person shows sufficient cause as aforesaid, the Secretary shall, by order confirm, modify or cancel the notice issued under sub-section (1).