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 West Bengal - Section

Section 166 in West Bengal Municipal (Building) Rules, 2007

166. Drainage measures.

— (1) (a) An open drain must be provided on the inner side of an internal road, constructed in accordance with the specifications in this rule.(b)An effective slope and drainage system shall be maintained at all times on the developed ground after slope cutting or filling, during and after development as per this rule on any site;(c)The drainage system shall efficiently collect and carry away from the site the water collected within the premises of the building complex or from the hillside above for suitable disposal as quickly as possible to water courses such as main drains or natural streams/jhoras without stagnation avoiding any possibility of erosion, slope failure, damage to the building or other property in the vicinity.
(2)
(a)Proper slopes, not less than 1 : 60 shall be maintained all around a building for quick drainage of the entire plot as provided in this rule. Note.—The possibilities of erosion or ground failure through ingress and percolation of water into soft ground or through joints and fissures in the soil crust shall be prevented by suitable surface protection measures such as surface grouting, stone pitching, planting of small plants and grass, so as to protect and make the surface impervious in accordance with the provisions of the BIS Codes, specially the minimum distance from provision required to be maintained for planting trees;
(b)The flow of water, particularly on the upper side of the building, shall be diverted away from the foundations through suitable lined or unlined drains;
(c)Drains for sullage or rain water must be constructed with round or half round tiles embedded in concrete, or with V-shaped stone masonry set in lime mortar and plastered over the inner surface with Portland cement, or with V-shaped stone concrete and the sectional area of every drain shall be subject to the approval of the Municipality;
(d)Drains for surface water may be constructed only either of dry rubble masonry or of any other material approved by the Board of Councillors, and may be either rectangular or V-shaped in section. Such drains shall not be connected with any drain carrying sullage water or sewage;
(e)Except with the written permission of the Board of Councillors, no covered drain shall be constructed and no existing open drain shall be covered in;
(f)No building shall be placed to cover any drain;
(g)Where a small drain is crossed by a private road, a removable R.C.C. slab cover or wooden grating or iron grating, if the Board of Councillors so direct, must be laid over the drain instead of a covered culvert.
(h)Drains must discharge into the nearest water channel or public drain, unless in any case the Board of Councillors otherwise direct. The outfall of a drain into a water channel or public drain must be protected and guided in such manner as the Board of Councillors may direct. Where the drain of a private road joins the drain of a public road, the former drain must be so directed or so protected by strike-boards as to minimise the risk of damage to the public drain or road. Filters may also be provided where necessary;
(i)Every building must be constructed so as not to project over, or admit of water from the roof falling upon or damaging any open space, road or passage it abuts, whether public or private;
(j)Every building shall have rain water gutters and pipes connected to a drain along the periphery of a building;
(k)A masonry drain must be placed round the periphery of every building or block of buildings, sufficient in section and slope to the satisfaction of the Municipality for the effectual drainage of the building and be placed as to admit the drainage being led into some drain at the time existing or projected;
(l)The surrounding ground adjacent to the building must be sloped from all sides towards the perimeter drain and an impervious apron, not less than 0.75m wide, shall be provided all round the building to prevent the entry of water into the foundations.
(3)
(a)Septic tank soak pits shall be so located so as to be easily accessible from the means of access to the plot;
(b)soak pits may be constructed on the side of buildings at right angles to the slope of the land and from the building foundations. There shall be a minimum clearance of 2.1 metres between the foundation and the soak pit to minimize the chances of dampness and slope failures due to seepage from the soak pit.
(4)
(a)A private bridge must be constructed as and where necessary to the satisfaction of the Municipality so as to leave sufficient waterway to pass the maximum discharge of the channel spanned by the bridge.
(b)The invert of the channel under a private bridge must be laid to the same slope as that of the channel;
(c)When a pocket for the deposit of debris is cut in the hillside above a private bridge, it must be lined with masonry walls unless constructed on solid rock.