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 2] [Entire Act]

State of Odisha - Subsection

Section 2(26) in Bhubaneswar Development Authority (Planning and Building Standards) Regulations, 2001

(26)"covered area" means:
(i)in respect of ground floor, ground area covered immediately above the plinth level by the building but does not include the open space covered by-
(a)garden, rookery, well and well-structures, rain water harvesting structures, plant nursery, water-pool (if uncovered) platform round a tree, tank, fountain, bench, chabutra with open top and unenclosed on sides by walls boundary wall, swing, and area covered by chaza without any pillars etc touching the ground;
(b)'drainage culvert conduit', catch-pit, gully pit, inspection chamber, gutter and the like;
(ii)in respect of first and subsequent floors, all such areas which are not open to the sky;