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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(m) in The West Bengal Housing Industry Regulation Act, 2017

(m)"common areas" mean-
(i)the entire land for the real estate project or where the project is developed in phases and registration under this Act is sought for a phase, the entire land for that phase;
(ii)the staircases, lifts, staircase and lift lobbies, fire escapes and common entrances and exits of buildings;
(iii)the common basements, terraces, parks, play areas, open parking areas and common storage spaces;
(iv)the premises for the lodging of persons employed for the management of the property including accommodation for watch and ward staffs or for the lodging of community service personnel;
(v)installations of central services such as electricity, gas, water and sanitation, air-conditioning and incinerating, system for water conservation and renewable energy;
(vi)the water tanks, sumps, motors, fans, compressors, ducts and all apparatus connected with installations for common use;
(vii)all community and commercial facilities as provided in the real estate project;
(viii)all other portion of the project necessary or convenient for its maintenance, safety, etc. and in common use;