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 7 in Kerala Municipality Building Rules, 1999

7. Application for building permit.

(1)Every person other than a Central or State Government Department who intends to construct or a building or make alteration or addition or extension to a building shall apply in writing to the Secretary in the form in Appendix A together with plans and statements in duplicate as required under these rules and documents to prove ownership of the land concerned and payment of application fee as in Schedule 1 along with a copy of the certificate of registration of Architect, Building Designer, Engineer, Town Planner or Supervisor, as the case may be, who has prepared and signed the plans, drawings and statement.
(2)In the case of any construction of by Central or state government department, the officer authorized shall, before thirty days of commencement of the work submitted to the secretary, a set of plans of the proposed building along with the certificate issued by the chief architect or the engineer in charge of the works to the effect that the plans are in the conformity with the provisions of these rules, in all respects including conformity to any development plan prepared for the area.
(3)In case of construction by any Defense Organization, the Officer in charge of the Organization shall submit to the Secretary a set of building plans giving general indications whether they are residential or otherwise for enabling the Secretary to estimate the requirement of water, electricity and sewage disposal.
(4)In case of any construction of building by the Municipality, the Secretary may approve the plans with his certificate on the plans that the proposed building is in conformity with the provisions of these rules.
(5)In the case of an application to construct or reconstruct a building or make alteration or addition or extension to a building or make or enlarge any structure within a distance of 100 meters from any property maintained by the Defence establishment, the Secretary shall consult the officer - in - charge of the said establishment, before the permission is granted. Such Officer shall furnish his reply within 30 days from the date of receipt of the consultation letter if such establishment has any objection to the proposed construction. The objections raised by the officer within the said 30 days shall be duly considered by the Secretary before issuing permit.
(6)In the case of an application to erect or re-erect a building or make alteration or addition or extension to a building or to make or enlarge any structure within 30 meters from railway boundary, the Secretary shall consult the Railway Authority concerned before any permission is granted. Such Authority shall furnish his reply within 30 days from the date of receipt of the consultation letter if the authority has any objection to the proposed construction. The objection, if any, raised by the Railway Authority, within the said 30 days shall be duly considered by the Secretary before issuing permit.
(7)In cases where final remarks are not received within the 30 days time from the Defense Officer/Railway Authority as in sub rule (5) or (6) the Secretary may delay final decision in the application for permit, if any interim reply is received from the Defense/Railway Authority.
(8)[ The Secretary' shall before issuing building permit shall ensure that applicant has obtained the approval from the District Town Planner either as per these rules or as per the provisions of the Town Planning Scheme of that area is required for any construction, reconstruction, addition, alternation or extension and submitted along with the application for building permit.] [Substituted by Notification No. S. R. O. No. 676/2017, dated 31.10.2017.]
(9)The application for building permit shall be accompanied by documentary evidence of ownership of plot and the site plan, building plan, services plan, parking plan wherever the building requires parking space as per rules, together with details and specifications as described below:-
(A)The site plan shall be drawn to a scale of not less than 1:400 and shall be fully dimensioned and shall show-
(i)boundaries of the plot intended for the proposed construction and any contiguous land belonging to the same owner.
(ii)the position of the plot in relation to neighboring street;
(iii)the name, if any, of the street along which the building is proposed and the width of the street which shall be the width in between the plot boundaries on opposite sides;
(iv)all existing buildings standing on, above or below the ground level;
(vi)the width of the street, if any in front, side or rear of the building;
(vii)free passage or way in front of the buildings;
(viii)space to be left around the building to secure a free circulation of air and admission of light;
(ix)spaces proposed as garden;
(x)the position of external toilets, cattle sheds, stables, wells and other appurtenant structures
(xi)north direction in relation to the site;
(xii)such other particulars as may be required by the Secretary:
Provided that when circumstances are such as to make a smaller plan necessary or sufficient, the plan may be drawn to a scale of 1 : 800 with the permission of the Secretary.
(B)the plans, elevations and sections in the building plan of the buildings accompanying the application shall be accurately drawn to a scale of not less than 1 : 100, and shall, -
(i)include floor plans all floors together with the covered area, accessory buildings and basement floor, if any, and such drawings shall clearly indicate the sizes and spacing of all framing members, size of rooms, position of staircases, ramps and lift wells;
(ii)show the use or occupancy of all parts of the buildings;
(iii)show the exact location of essential services like water closets, sink and bath;
(iv)include sectional drawings showing the height of rooms, building and parapet, thickness and spacing of structural members, floor slabs and roof and details of staircase.
(v)show all street elevation;
(vi)give dimensions of the projected portions;
(vii)include a terrace plan indicating the drainage and the slope of the roof;
(viii)show the direction of north line relative to the plan of the building; and
(ix)specify total floor area of building and carpet area of the building.
(C)Service plan shall be drawn to the same scale as the site plan and shall include plans and sections of private water supply and sewage disposal system.
(D)Parking plan shall be drawn to a scale not less than that of the site plan, in cases where parking is to be provided as per these rules, and shall show clearly parking spaces, drive - ways and maneuvering spaces.
(E)Specification shall include specifications of both general and detailed nature giving type and grade of materials to be used.
Note: - The minimum size of paper on which all site plans, building plans, parking plans are drawn shall not be less than 24 cms X 33 cms or A3.
(10)All plans, drawings and design calculations shall be signed by a registered Architect, Engineer, Town Planner or Supervisor, unless otherwise specified.
(11)All plans shall be signed by the owner/applicant also in all cases.
(12)If the plot is owned by more than one person, the application shall be submitted jointly and signed by all the persons or shall be submitted by any such person or a third person if so legally authorized.
(13)If the application is for construction or reconstruction of a single building or block of buildings in more than one adjoining plots owned by different persons, or to make addition or extension or alteration to such building the application shall be submitted jointly and signed by all the persons.
(14)Application for site approval and issue of permit shall be submitted in the form in Appendix A.
(15)If the construction proposed is within 100 meters from any property maintained by Defense establishment or 30 meters from any property maintained by Railway Authority, the applicant shall submit sufficient number of drawings along with the application and the Secretary shall transmit the same to the officer in charge of the Defense establishment or Railway authority, as the case may be, for remarks as specified in sub-rule (5) or (6).