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 10] [Entire Act]

State of Kerala - Section

Section 233B in Kerala Panchayat Raj Act, 1994

233B. Exemptions.

- Notwithstanding anything contained in section 233, no permission of village panchayat shall be required for the installation of establishment of the following machinery or manufacturing plants or industrial units, as the case may be, namely: -
(a)Electrical and non-electrical appliances and machinery intended to be used for domestic purposes or personal comfort;
(b)Electrical and non-electrical installation installed for agricultural purposes ;
(c)Normally unattended static transformer stations, co-denser stations and rectifier stations;
(d)Portable drilling machines and portable engines used for constructions purpose such as concrete mixers;
(e)Machinery installed at a workshop or workplace attached to an educational institution or for scientific purposes;
(f)Installations of the Kerala State Electricity Board for generation or transmission of electricity;
(g)Installation of the Kerala Water Authority for supply of drinking water and sewerage;
(h)Industrial units with machinery having capacity of less than 5 H.P., which is certified by the Industries Department of the Government or the Kerala State Pollution Control Board to be non-polluting industry;
(i)Industrial units, industrial estate, industrial development area, industrial development plot, industrial growth centre, export processing zone, or industrial park declared as such by the Government controlled agency:
Provided that the owner of any industrial unit specified under item (h) and (i) shall register the unit with the village panchayat concerned on remission of the fee prescribed.