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 120 in The Kerala Panchayat Buildings Rules, 2011

120. Provisions regarding F.A.R. and height.

- The provisions regarding F.A.R., coverage, height restriction with regard to width of road and distance from the boundary abutting road, distance from the central line of road and dimensions of parts of building shall not apply to telecommunication towers or pole structures or accessory rooms such as equipment rooms, shelters or generator rooms;Provided that the height of the telecommunication towers or pole structure or accessory rooms, including the height of the building if they are proposed over a building, shall be restricted as stipulated in sub rule (2) of rule 36.Provided further that additional distance from the boundary abutting the road and other boundaries of the plot proportionate to increase in height shall not be necessary for the telecommunication tower or pole structure or accessory rooms or for the building over which they are proposed.