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 9] [Entire Act]

State of Tamilnadu - Subsection

Section 9(1) in Tamil Nadu Apartment Ownership Act, 1994

(1)Subsequent to the execution and registration of the Deed of Apartment, no charge or encumbrance of any nature shall be created or be effective against the property and any charge or encumbrance may be created only against each apartment and the percentage of undivided interest in the common areas and facilities and the limited common areas and facilities of such apartment in the same manner and under the same conditions in every respect as charge or encumbrance may be created upon or against upon or against any other separate parcel of property subject to individual ownership:Provided that if any charge or encumbrance has been created against such apartment and the percentage of undivided interest in the common areas and facilities and the limited common areas and facilities of such apartment, no apartment and no such percentage of undivided interest shall be partitioned or sub-divided:Provided further that any labour performed in, or materials furnished to, an apartment by any apartment owner or his agent or his contractor or sub-contractor shall not create any charge or encumbrance under the provisions of the Transfer of Property Act, 1882 (Central Act IV of 1882) against any other apartment owner unless the written consent of the other apartment owner is obtained for performance of such labour or furnishing of material. Such consent shall, however, be deemed to have been obtained in the following cases, namely:-
(i)Where any emergency repairs are carried out to an apartment and where such emergency repairs are absolutely necessary for the safety or maintenance of the building;
(ii)where the performance of labour or furnishing of material is in respect of the common areas and facilities or the limited common areas and facilities and duly authorised by the society, its Secretary or the Committee or the Association of Apartment owners in accordance with the provisions of this Act or the by-laws.