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 Andhra Pradesh - Section

Section 2 in Andhra Pradesh Regulation and Penalization of Unauthorizedly Constructed Buildings and Building Constructed in Deviation of the Sanctioned Plan Rules, 2007

2. Definitions.

(1)"Authorized technical personnel" means professionals authorized by the Competent Authority to take up scrutiny of the Application made for regulation and Penalization under these Rules.
(2)"Competent Authority" means the Municipal Commissioner in case of areas falling in the Municipal Corporation and Municipal limits; the Vice-Chairman of the Urban Development Authority in case of area falling outside Municipal Corporation or Municipality in the Urban Development Authority Area.
(3)"Total Built up area" means the entire built up area covered in the building including common areas and balconies on all floors.
(4)"Unauthorized construction" means any building that has been constructed in violation of the sanctioned building plan or without obtaining building permission from the sanctioning authority.