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 150 in The Kerala Panchayat Buildings Rules, 2011

150. Penalty for unlawful building.

(1)The owner of a building or a person to whom notice is issued under these rules shall, where the construction or reconstruction of such building or digging of such well-
(a)is commenced without the permission of the Secretary; or
(b)is carried on or completed otherwise than in accordance with the particulars on which such permission was based; or
(c)is carried on or completed in contravention of any lawful order or in breach of any provision contained in the Act or these rules, or bye-law made there under or any direction or requisition lawfully given or made; or
(d)about which any alteration or addition required by any notice issued by the Secretary under these rules, is not duly made; or
(e)about which a direction, if any, given by the Secretary under these rules is not complied with, be liable, on conviction by competent court, to a fine which may extend, in the case of building to ten thousand rupees and in the case of a well or hut to one thousand rupees and to a further fine which may extend in the case of a building to one thousand rupees and in the case of a well or hut to two hundred and fifty rupees for each day during which the offence is continued:
Provided that if any construction or reconstruction of a building or digging of a well unlawfully carried out by a person has been regularised by the Secretary, he shall not be punished.
(2)Where any building, erected in violation of any standard or condition or direction lawfully issued under the provisions of the Act or these rules, becomes a threat to public safety or to human life, the owner or builder of such building shall on conviction by a competent court, be punishable with imprisonment which may extent to one year.
(3)The Secretary may take prosecution proceedings under sub-rule (1) or sub-rule (2).