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 10 in Kerala Municipality Building Rules, 1999

10. Permit not necessary for certain works.

- Not withstanding anything contained in these rules, no building permit shall be necessary for executing the following works which do not otherwise violate any provisions regarding general building requirements, structural stability and fire safety requirements of the rules, namely:-
(i)Providing or removing of windows or doors or ventilators;
(ii)Providing inter-communication doors;
(iii)Providing or removing of partitions;
(iv)Gardening excluding any permanent structures,
(v)White or color washing;
(vi)Painting;
(vii)Petty repairs to the building and pitched roof
(viii)Plastering and patch work; and
(ix)Interior decoration without any structural alterations ;
(x)Changing of the location of the building or construction within the plot:
Provided that the details of works under item (ix) shall be intimated to the Secretary at least ten days before the commencement of such work, with particulars regarding the existing conditions in full so as to enable him to make an assessment of the nature of work. If the Secretary has any objection it shall be communicated to the applicant within ten days.Provided further that the changing of the location under item (x) shall be incorporated in the completion plan.