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 13 in The Kerala Panchayat Buildings Rules, 2011

13. Grounds on which approval of site or permission to construct or reconstruct building may be rejected.

- The grounds on which approval of site for construction or reconstruction of a building or permission to construct or reconstruct a building shall be refused are the following:-
(i)the work or use of the site for the work or any particulars comprised in the site plan, building plan, elevations, sections or specifications would contravene the provisions of any law or order, rule, declaration or bye law made under such law;
(ii)the application for such permission does not contain the particulars or is not prepared in the manner required by these rules or bye law made under the Act;
(iii)any of the documents required to be signed by a registered Architect or Building Designer or Engineer or Town Planner or Supervisor and the owner/applicant as required under the Act or these rules or bye laws made under the Act has not been signed by such Architect or Building Designer or Engineer or Town Planner or Supervisor and the owner/applicant;
(iv)any information or document or certificate required by the Secretary under these rules or bye laws made under the Act has not been duly furnished;
(v)the owner of the land has not laid down and made street or streets or road or roads giving access to the site or sites connecting an existing public or private street while utilising, selling or leasing out or otherwise disposing of the land or any portion or portions of the same site for construction of building:
Provided that if the site abuts on any existing public or private street no such street or road shall be laid down or made;
(vi)the proposed building would be an encroachment upon a land belonging to the Government or the Panchayat;
(vii)the land is under acquisition proceedings; and
(viii)non remittance of fee for development permit and building permit, as provided for in these rules as intimated by the secretary.