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] [Section 340] [Entire Act]

State of Nagaland - Subsection

Section 340(1) in Nagaland Municipal Act, 2001

(1)"To erect a building" means, -
(a)To erect a new building on any site, whether previously built upon or not;
(b)To re-erect, -
(i)Any building of which more than one half of the cubical contents above the level of plinth have been pulled down, burnt or destroyed; or
(ii)Any building of which more than one half of the superficial area of he external walls above the level of plinth, has been pulled down; or
(iii)Any frame-building of which more than half of the number of posts or beams in the external walls have been pulled down;
(c)To convert into a dwelling house any building or any part of a building not originally so constructed for human habitation or, of originally so constructed for human habitation, subsequently appropriated for any other purposes;
(d)To convert to into more than one dwelling house a building originally constructed as one dwelling house only;
(e)To convert into a place of religious worship or into a sacred building any place or buildings, not originally constructed for such purpose;
(f)To roof or cover an open space between walls or buildings to the extent of the structure formed by the roofing or covering of such space;
(g)To convert two or more tenements in a building in to a greater or lesser number of such tenements;
(h)To convert into a stall, office, warehouse or go-down, workshop, factory or garage any building not originally constructed for use as such or to convert any building constructed for such purpose, by sub-division or addition, in greater or lesser number of such stalls, shops, offices warehouses or go-downs, workshops, factories or garages;
(i)To covert a building which when originally constructed was legally exempt from the operation of any building regulations, or under any rules made under this Act, or contained in any law in force for the time being, into a building which, had it been originally erected in its converted form, would have been subject to such building regulations;
(j)To convert into or use as a dwelling house any building, which has been discontinued as or appropriated for any purpose other than a dwelling house;
(k)To make any addition to a building; and
(l)To remove or reconstruct the principal staircase or to alter its position;