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 55 in Kolkata Municipal Corporation Building Rules, 2009

55. Duties and Responsibilities of Owner or Applicant.

(1)To appoint an Architect, Licensed Building Surveyor, a Structural Engineer, a Geo- Technical Engineer and a Structural Reviewer as may be required under these rules.
(2)To provide safety of workers and others during excavation, construction and erection.
(3)To ensure that no undue inconvenience is caused, in course of the construction activities,
(4)To do Observe and perform directions of the Municipal Commissioner issued from time to time and all terms and conditions of the Building Permit and the provisions of all laws rules and regulations relating to the building.
(5)To be responsible for non-compliance of instructions, details and specifications supplied by the Architect, Licensed Building Surveyor and the Structural Engineer during with the construction of the building.
(6)Not to do or cause or allow any deviation from the sanctioned plan in the course of execution of the building, against the instruction of Architect or Licensed Building Surveyor and Structural Engineer.