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 235T in Kerala Panchayat Raj Act, 1994

235T. Grounds on which permission to construct or re-construct hut may be refused.

(1)The grounds on which permission to construct or re-construct a hut may be refused are the following, namely: -
(i)that the work or use of the site for the work would contravene the provisions of any law or any order, rule, bye-law or declaration made under, such law;
(ii)that the application for permission does not contain the particulars or are not prepared in the manner required by any rule or bye-law made under this Act;
(iii)that any information or plan required by the Secretary under the rules or bye-laws made under this Act has not been duly furnished;
(iv)that the proposed hut would be an encroachment upon the land belonging to the Government or the Village Panchayat
(2)No application for permission to construct or re-construct a hut shall be refused without stating the reasons for such refusal.