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 12 in Kerala Municipality Building Rules, 1999

12. Grounds on which approval of site or permission to construct or reconstruct building may be rejected.

- The grounds on which approval of site for construction or reconstruction of a building or permission to construct or reconstruct a building shall be refused are the following:-
(i)that the work or use of the site for the work or any particulars comprised in the site plan, ground plan, elevations, sections, or specifications would contravene provisions of any law or order, rule, declaration or bye law made under such law;
(ii)that the application for such permission does not contain the particulars or is not prepared in the manner required by these rules or bye law made under the Act;
(iii)that any of the documents required to be signed by a registered Architect, Engineer, Town Planner or Supervisor or the owner applicant as required under the Act or these rules or bye laws made under the Act has not been signed by such Architect, Engineer, Town Planner or Supervisor or the owner/applicant;
(iv)that any information or document or certificate required by the Secretary under these rules or bye laws made under the Act has not been duly furnished;
(v)that the owner of the land has not laid down and made street or streets or road or roads giving access to the site or sites connecting with an existing public or private street while utilizing, selling or leasing out or otherwise disposing of the land or any portion or portions of the same site for construction of building:
Provided that if the site abuts on any existing public or private street no such street or road shall be laid down or made;
(vi)that the proposed building would be an encroachment upon a land belonging to the Government or the Municipality; and
(vii)that the land is under acquisition proceedings.