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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(1) in The U.P. Apartment (Promotion Of Construction, Ownership And Maintenance) Act, 2010

(1)The declaration shall be submitted by a promoter in the office of the competent authority in respect of a building constructed after the commencement of this Act in such form, within such period and in such manner as may be prescribed and shall contain full and true particulars of the following, namely :-
(a)description of the land on which the building and improvements are, or are to be located, and whether the land is free hold or lease hold;
(b)description of the building stating the number of stories and basements, the number of apartments and principal materials of which it is or is to be constructed;
(c)the number of each apartment and a statement of its location, approximate area, number of rooms and the immediate common area to which it has access and any other data necessary for its proper identification;
(d)description of the common areas and facilities;
(e)description of the common areas and facilities if any, stating to which apartments, their use is reserved;
(f)value of the property and of each apartment, and the percentage of undivided interest in the common areas and the facilities appertaining to each apartment and its owner for all purposes, including voting;
(g)particulars of encumbrances, if any, on the property of apartment and its undivided interest at the date of the declaration;
(h)such other particulars as may be prescribed.
[Provided that such declaration shall not be required for the buildings completed prior to commencement of the Uttar Pradesh Apartment (Promotion of Construction, Ownership and Maintenance)(Amendment) Act, 2016:Provided further that the amended declaration shall not be required to be field every time whenever a plan is amended or revised after obtaining the permission of the prescribed sanctioning authority but, the final declaration shall be field at the time of applying for completion fully or partially of the project as the case may be.] [Inserted by Act No. 30 of 2016, dated 19.9.2016]