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 108 in Kerala Municipality Building Rules, 1999

108. Validity and renewal.

(1)The permit once issued shall be valid for [three years] [Substituted 'two years' by Notification No. S. R. O. No. 676/2017, dated 31.10.2017.] and may be renewed for a further period of [three years] [Substituted 'one years' by Notification No. S. R. O. No. 676/2017, dated 31.10.2017.] by submitting - an application in white paper, typed or written in ink, [along with a fee of rupees 100.] [Substituted 'affixed with necessary court fee stamp' by Notification No. S. R. O. No. 676/2017, dated 31.10.2017.]
(2)The application for renewal shall be submitted during the valid period of the permit and the renewal fee shall be fifty per cent of the permit fee.