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 5] [Entire Act]

State of Tamilnadu - Section

Section 234 in Chennai City Municipal Corporation Act, 1919

234. Application to construct or re-construct building.

(1)If any person intends to construct or re-construct a building, he shall send to the commissioner-
(a)an application in writing for approval of the site together with a site plan of the land, and
(b)an application in writing for permission to execute the work together with a ground-plan, elevations and sections of the building and a specification of the work.
[Explanation. [Added by section 119 of the Madras City Municipal (Amendment) Act, 1936 (Tamil Nadu Act X of 1936).] - 'Building' in this sub-section shall include a wall or fence of whatever height bounding or abutting on any public street.]
(2)Every document furnished under sub-section (1) shall contain such particulars and be prepared in such manner as may be required under rules or bylaws.