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 Assam - Section

Section 2 in Assam Brick Kilns Establishment and Regulation Rules, 2013

2. Location.

- A brick kiln unit can be established on a land owned by the promoter, or on such land taken on lease or agreement for atleast 10 years by the promoter provided that the following distance criteria is met.
(i)Brick kiln shall be established atleast 300 meters away from residential area having a minimum population of 100-150 people or 20 houses including both kachcha/thatched and pucca houses, 500 meters from a residential area having a population more than 150 or more than 20 houses including both kachcha/thatched and pucca houses. However, the distance from notified municipal area/town committee shall be not less than 1.0 Km.
(ii)The aerial distance of brick kilns shall be atleast 500 meters from the areas like registered hospital, school, public building, religious place or a place where flammable substances are stored. Brick kilns shall not be allowed within a radius of 1.0 Km in notified sensitive areas like zoo, wild life sanctuary, historic monuments, museum etc. The distance to be verified by an Officer not below the rank of Forest Range Officer/Revenue Circle Officer or the Board Official not below the rank of Assistant Executive Engineer.
(iii)Brick kilns shall not be constructed within 200 meters (aerial distance) from the sides of railway tracks.
(iv)The distance between two brick kilns shall not be less than 500 meters to avoid clustering of brick kilns in an area if a new brick kiln is being installed.
(v)Brick kilns should be constructed atleast 500 meters away from the path of any natural water flow as well as from river bank, water front of beels, lakes etc. More over no top soil from these areas within the vicinity of 500 meters, be extracted for making the green bricks (kutcha bricks), as the top soil is necessary for ensuing stability of river bank.
Note. - (i) The distance criteria mentioned under para 2(i) to 2 (v) shall not be applicable for existing brick kilns which have been established with valid Consent of the Board prior to the date of issue of these Rules.
(ii)All distances in the above rules are from the stack of the brick kiln considering stack as the central point of the kiln.
(vi)No brick kilns shall be allowed within the co-ordinates of "No Development Zone" around the Numaligarh Refinery without the Consent of MoEF. The renewal of "Consent to Operate" in respect of existing units for their operation at present location would depend upon the final outcome of case pending with National Green Tribunal and decision of MoEF.