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 Odisha - Section

Section 35 in Bhubaneswar Development Authority (Planning and Building Standards) Regulations, 2001

35. Industrial buildings.

(1)The open space, F.A.R. and coverage for industrial buildings shall be as in Table below :Open Space (Setbacks) And The F.A.R. For Industrial BuildingsTable-10
Plot size in sq.m Front setback in meters Rear setback in meters Site setback in meters FAR Maximum coverage
Up to 500 4.0 3.0 3.0 0.6 50%
+ 500 to 1000 6.0 4.5 4.5 0.6 50%
+ 1000 to 5000 9.0 5.0 5.0 0.6 45%
+ 5000 to 30000 9.0 9.0 6.0 0.5 40%
Above 30,000 15.0 15.0 1.0 0.4 40%
(2)Vacant space shall be maintained with the following distances for all time for storage shed used for the storage of liquefied petroleum gas' cylinder between any building, public space, public road or any adjoining property which may be built upon and the said storage shed.Minimum Distances Required For Storage Shed of Liquified Petroleum Gas CylindersTable-11
Quantity of Compressed Gas in cylinders (Kg.) Minimum distance to be kept clear (meters)
0-100 1
101-1000 3
1001-4000 5
4001-8000 7
8001-12000 9
12001-30,000 12
Over 30,300 15
(3)Notwithstanding anything contained in the conditions specified above, cylinders containing liquified petroleum gas exceeding 100 Kilograms but not exceeding 300 Kilograms may be kept in a storage shed forming part of, or attached to building, if it is separated there from by a substantial partition and the only means of access to it is from outside air. Such a storage shed shall not be situated under any stair-case or near other entrances to or exits from the rest of the building or other buildings.
(4)A shed used for storage of liquified petroleum gas cylinders shall be surrounded by a suitable fence to prevent unauthorised persons from having access to the shed.