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 155 in Kerala Municipality Building Rules, 1999

155. Functions of the Commission.

(1)Functions of the Commission shall be-
(i)to identify areas of heritage and monuments to be preserved
(ii)to identify ,areas of architectural importance and building to be preserved;
(iii)to identify places or streets where a particular form of or group of architectural forms of buildings alone may be permitted and to prepare model plans, elevations, etc; for that place or street.
(iv)to examine architectural features in respect of any building or parts thereof or their aesthetic vis-a-vis the existing structures in a particular area or street;
(v)to advise Government or Municipality on any subject mentioned above and referred to it; and
(vi)to submit periodical reports.
(2)The Municipality may insist any particular architectural or aesthetic form of construction on any street or area if so advised by the Commission