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 49] [Entire Act]

State of Tamilnadu - Section

Section 216 in Tamil Nadu District Municipalities Act, 1920

216. Demolition or alteration of building work unlawfully commenced, carried on or completed.

(1)If the [executive authority] [These words were substituted for the word 'chairman' by section 17(1) of the Tamil Nadu District Municipalities (Amendment) Act, 1933 (Tamil Nadu Act XV of 1933).] is satisfied -
(i)that the construction or reconstruction of any building [or well] [These words wee omitted in respect of the Municipalities Third Grade Municipalities and Town Panchayats covered under Chennai Metropolitan Development Authority. See the Tamil Nadu Act 28 of 1978.]-
(a)has been commenced without obtaining the permission of the executive authority or (where an appeal or reference has been made to the council) in contravention of any order passed by the council; or
(b)is being carried on, or has been completed otherwise than in accordance with the plans or particulars on which such permission or order was based; or
(c)is being carried on, or has been completed in breach of any of the provisions of this Act or of any rule or by-law made under this Act or of any direction or requisition lawfully given or made under this Act or such rules or by-laws, or
(ii)that any alterations required by any notice issued under section 205 have not been duly made; or
(iii)that any alteration of or addition to any building or any other work made or done for any purpose, in, to or upon any building, has been commenced or is being carried on or has been completed in breach of section 215,
he may make a provisional order requiring the owner or the builder to demolish the work done or so much of it as, in the opinion of the [executive authority] [These words were substituted for the word 'chairman' by section 17(1) of the Tamil Nadu District Municipalities (Amendment) Act, 1933 (Tamil Nadu Act XV of 1933)], has been unlawfully executed or to make such alterations as may in the opinion of the [executive authority] [These words were substituted for the word 'chairman' by section 17(1) of the Tamil Nadu District Municipalities (Amendment) Act, 1933 (Tamil Nadu Act XV of 1933).] be necessary to bring the work into conformity with the Act, by-laws, rules, direction or requisition as aforesaid, or with the plans and particulars on which such permission or order was based, and may also direct that until the said order is complied with the owner or builder shall refrain from proceeding with the building or well.
(2)The [executive authority] [These words were substituted for the word 'chairman' by section 17(1) of the Tamil Nadu District Municipalities (Amendment) Act, 1933(Tamil Nadu Act XV of 1933).] shall serve a copy of the provisional order made under sub-section (1) on the owner of the building or well together with a notice requiring him to show cause within a reasonable time to be named in such notice why the order should not be confirmed.
(3)If the owner fails to show cause to the satisfaction of the [executive authority] [These words were substituted for the word 'chairman' by section 17(1) of the Tamil Nadu District Municipalities (Amendment) Act, 1933(Tamil Nadu Act XV of 1933).], the [executive authority] [These words were substituted for the word 'chairman' by section 17(1) of the Tamil Nadu District Municipalities (Amendment) Act, 1933(Tamil Nadu Act XV of 1933).] may confirm the order with any modification he may think fit to make, and such order shall, then, be binding on the owner.Exemptions