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 1] [Entire Act]

State of Rajasthan - Section

Section 195 in Rajasthan Municipalities Act, 2009

195. Maintenance of apartment complexes by association of residents.

(1)It shall be responsibility of the builder or the developer together with the owners of the units of the complex, to set up a resident's association, as soon as the complex is ready for occupancy, for the maintenance of the complex. The other responsibilities of the builder shall be
(i)to disclose the details of common facilities, including parking spaces for owner:, and residents, at the time of applying for permission for construction;
(ii)to constitute a corpus fund for maintenance of the complex and handover the same to the association, as soon as it becomes operational ;
(iii)to hand over security, common facilities provided in the building and their maintenance to the association, as soon as it becomes operational; and
(iv)to hand over the following documents to the association:
(a)copy of approved building plan and the letter granting permission for the construction of the complex;
(b)copies of warranty documents for lift, water supply equipment, generator or any other important equipment installed in the building;
(c)copy of agreement, if any, with the owner of the land; and
(d)designs of sewerage and water supply installed in the building.
(2)The Municipality shall not issue completion certificate until the formalities mentioned in sub-Section (1) have not been completed by the builder or developer.Explanation.- For the purpose of this Section
(i)"owned" means the owner of the land on which the complex has been constructed and includes a person who has purchased a unit in the complex, through a registered deed;
(ii)"resident" means a person who is, for the time being, in occupation of the unit under any arrangement with the owner or the builder;
(iii)"residents' association", means an association of the owners and residents of any complex set up to maintain the complex, registered under the relevant law.