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 13] [Entire Act]

State of Odisha - Section

Section 264 in Orissa Municipal Act, 1950

264. Application to construct or reconstruct buildings.

(1)If any person intends to construct or reconstruct a building he shall send to the Executive Officer -
(a)an application in writing for the approval of the site, together with a site plan of the land; and
(b)an application in writing for permission to execute the work together with a ground plan, elevations and sections of the building, and specification of the work :
Provided that the Executive Officer may on application in writing by the person concerned and on payment of a prescribed fee get such plan prepared within a reasonable period.Explanation. - "Building" in this sub-section shall include a hut, a wall, foundation, plinth or fence or whatever height bounding or abutting on any public road.
(2)Every document furnished under Sub-section (1) shall contain such particulars and be prepared in such manner as may be required under rules or bye-laws.