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 119 in The Kerala Panchayat Buildings Rules, 2011

119. Distance from road and boundaries.

(1)The base of the tower or poles shall have minimum 3 metres horizontal distance from the plot boundary abutting the road, whether it is proposed on land or over a building, even if the building is having less than 3 metres distance:Provided that the minimum distance from road boundary of the accessory rooms such as equipment rooms, shelters, or generator rooms proposed shall be that applicable for a commercial building.
(2)In addition to the distance specified under sub-rule (1), set back required for road widening proposed in any Town Planning Scheme shall also be provided.
(3)Minimum horizontal distance from other boundaries of the plot to the base of the telecommunication tower or pole structure or accessory rooms shall be minimum 3 m.Provided that, if the telecommunication tower or pole structures or accessory rooms are proposed over a building, the distance from the boundaries other than that abutting a road to the base of the tower shall be that applicable for a commercial building.Provided also that no portion of the telecommunication tower pole structure or accessory room shall project or over hang in to the neighbouring plots.