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 2] [Entire Act]

State of Karnataka - Section

Section 190 in Karnataka Municipalities Act, 1964

190. Completion certificates: permission to occupy or use.

(1)Every person erecting a building or executing a work as is described in sub­section (1) of section 187 shall, within one month after the completion of the erection of such building or the execution of such work, deliver or send or cause to be delivered or sent to the Municipal Commissioner or Chief Officer at his office a notice in writing of such completion, and shall give to the officer of the municipal council deputed for the purpose all necessary facilities for the inspection of such building or of such work:Provided that,-
(a)such inspection shall be commenced within seven days from the date of receipt of the notice of completion; and
(b)the Municipal Commissioner or Chief Officer may, not later than one month from the date of receipt of notice of completion, by written intimation addressed to the person from whom the notice of completion was received, and delivered at his address as stated in such notice or in the absence of such address, affixed to a conspicuous part of the building to which such notice relates,-
(i)give permission for the occupation of such building or for the use of the building or part thereof affected by such work, or
(ii)refuse such permission in case such building has been erected or such work executed so as to contravene any provision of this Act, or of any rule or bye-law made under this Act at the time in force or of any order passed under sub-section (3) of section 187 intimating to the person who gave the notice under sub-section (1) of section 187 the reasons for such refusal and requiring such person, or, if the person responsible for giving notice under sub-section (1) of section 187 is not at the time of such notice the owner of such building or work, then such owner, to cause anything which is contrary to any provision of this Act or of any rule or bye-law made under this Act at the time in force or of any order passed under sub-section (3) of section 187 to be amended or to do anything which by any such provision or rule or bye-law or order he is required to do but has omitted to do.
(2)No person shall occupy or permit to be occupied any such building, or use or permit to be used the building or part thereof affected by any such work, until,-
(a)the permission referred to in proviso (b) to sub-section (1) has been received, or
(b)the Municipal Commissioner or Chief Officer has failed for one month after the receipt of the notice of completion, to intimate as aforesaid his refusal of the said permission.
(3)Whoever contravenes the provisions of this section or fails to comply with any order or requisition made thereunder shall be punished with fine which may extend to one hundred rupees and in the case of a continuing contravention or non-compliance, with an additional fine which may extend to ten rupees for every day during which such contravention or non­compliance continues after the conviction for the first such contravention or non-compliance.