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] [Section 52] [Entire Act]

State of Tamilnadu - Subsection

Section 52(2) in Tamil Nadu Combined Development and Building Rules, 2019

(2)Walls. - (a) The outer walls of a building shall be constructed of bricks or stone or other incombustible material.
(b)All walls of a building must be properly bonded.
(c)Damp-Proof
(i)Every wall and pier of the building except when built on materials such as steel or reinforced cement concrete shall be provided with a dampproof course.
(ii)Damp-proof course shall be laid at a level not higher than the lowest part of underside of the construction of the ground floor and shall extend to the full width and extent of such walls or piers. It shall be at least two centimeters thick. Where the damp-proof course is provided below the plinth level, vertical damp-proof course shall be provided between the floor and the inside of the plinth.