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 4] [Entire Act]

State of Haryana - Section

Section 202 in The Haryana Municipal Act, 1973

202. Power of State Government to make bye-laws as to erection or re- erection of buildings.

(1)The State Government shall make bye-laws applicable to all or any of the municipalities as it may, by notification, specify, by which the committees shall regulate in respect of the erection or re-erection of any building within the municipality or part thereof -
(a)the materials and method of construction to be used for external and party walls, roofs, floors, stair-cases, lifts, fire-places and chimneys;
(b)the materials and method of construction and position of fire- place, chimneys, drains, [water seal latrines] [Substituted for the words : latrines' by Haryana Act No. 3 of 1994.], privies, urinals and cesspools;
(c)the height and slope of the roof above the uppermost floor upon which human beings are to live or cooking operations are to be carried on;
(d)the ventilation and the space to be left about the building to secure the free circulation of air and for the prevention of fire;
(e)the line of frontage where the building abuts on a street;
(f)the number and height of the storeys of which the building may consist;
(g)the means to be provided for egress from the building in case of fire;
(h)the materials and method of construction to be used for godowns intended for the storage of foodgrains in excess of fifty mounds, in order to render them rat-proof;
(i)the minimum dimensions of rooms intended for use as living rooms or sleeping rooms;
(j)the ventilation of rooms and the minimum dimensions of doors and windows;
(k)the position and dimensions of projections beyond the outer face of any external wall of a building;
(l)the height of factory chimneys and the provision to be made for consumption of smoke arising from the combustible used in any fire-place or furnace in a factory:
Provided that the State Government may of its own or on a representation from any committee alter, vary or modify the bye-laws so as to suit the particular needs of the committee.
(2)Notwithstanding anything contained in Section 105, no person shall erect or re-erect any building in contravention of any bye-law made under sub- section (1).