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 116 in The Kerala Panchayat Buildings Rules, 2011

116. Site supervision.

(1)The owner shall appoint a person, registered or deemed to have been registered under the provisions of Chapter XXIII, competent to supervise such works as per Appendix L of these rules, as full time supervising professional at the site, from the commencement to completion of the work. Such person shall have a minimum of 3 years experience in supervising works of similar nature:Provided that, no activities shall be undertaken at the site in the absence of such site supervising professional.
(2)The owner shall intimate the secretary, the details of the appointed supervising professional including his/her date of appointment, photo identity proof and proof of experience along with a copy of the acceptance of appointment duly signed by the supervising professional.The owner shall also intimate the secretary in writing about replacement, if any, of such supervising professional together with all details specified above without any delay:Provided that if the work is executed through any person(s) or agency/agencies like developer, the responsibility of appointment of supervising professional as stipulated in this rule shall be vested with such person(s) or agency/agencies.
(3)The supervising professional shall:
(i)ensure that the construction is carried out as per the approved plans, specifications and structural design;
(ii)take adequate safety precautions at all stages of construction or reconstruction or addition or alteration or repair or demolition or removal of the various parts of the building for safeguarding the life of workers and public against hazards consequent on any aspect of the work;
(iii)ensure that all protective works carried out to safeguard the adjoining properties during construction are sufficient and in good order to ensure safety;
(iv)ensure at every stage of construction, that the quality of construction and materials used for construction is as per the specifications for that work;.
(v)ensure that the debris, construction wastes or materials are safely and clearly disposed.