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 117 in The Kerala Panchayat Buildings Rules, 2011

117. Display of the details of the permit etc.

(1)For the entire period of construction, the owner shall display the details of the building permit near the entrance to the site in a board of size not less than 100 centimetres X 75 centimetres. The details to be displayed include the date and number of building permit, name and address of the owner and developer with phone number, the occupancy group of the building, the number of floors, Coverage, FAR, area earmarked for parking in sq.metres, the use in each floor.
(2)Prior to commencement of the construction, all sides of the plot shall be covered with protective fencing and screen to ensure safety and convenience in the adjoining properties. Such protective fencing and screen shall be retained throughout the construction period.
(3)Adequate safety measures as in Part VII Constructional Practices and Safety in National Building Code of India, 2005 shall be ensured by the owner and the developer for protection against damage to health, life, buildings and property of the inhabitants around, during and after building construction and land development. The owner and the developer shall be solely responsible for any such damages.