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 6] [Entire Act]

State of Andhra Pradesh - Section

Section 3 in Andhra Pradesh Apartments (Promotion of Construction and Ownership) Act, 1987

3. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"apartment" means a part of the property, including one or more rooms or enclosed spaces located on any one of the floors consisting of a unit in a building, intended to be used for residence, office, practice of any profession or for carrying on any occupation, trade or business or for any other independent use and with a direct exit to a public street,, road or highway or to a common area leading to such street, road or highway.
(b)"Association of apartment owners" mean all the apartment owners acting as a group in accordance with the provisions made by it in the bye-laws.
(c)"Building" means a building contained five or more apartments, or two or more buildings, each containing two are more apartments, or with a total of five or more apartments for all such buildings and comprising a part of the property.
(d)"Common areas and facilities" unless otherwise provided in the declaration, means:
(i)The land on which the building is located;
(ii)Foundation, columns, girders, beams, supporters, main walls, roofs including terraces, halls, corridors, stairs, stair-ways, fire-escapes and entrances and exits of the building;
(iii)Basements, cellars, yards, gardens, parking areas, children's playground and storage spaces;
(iv)The premises for the lodging of janitors or caretakers or persons employed for the management of the property;
(v)Installations of general services, such as power, light, gas, hot and cold water, heating refrigeration, air-conditioning and incinerating;
(vi)Elevators, tanks, wells and bore-wells, pumps, motors, fans, compressors, ducts and in general all apparatus and installations existing for common use;
(vii)Such other community and commercial facilities as may be provided for in the building plan and declarations;
(viii)all other parts of the property necessary or convenient to its existence, maintenance and safety or normally in common use;
(e)"Common expenses" means;-
(i)all sums lawfully assessed against the apartment owners by the association of apartment owners;
(ii)expenses of administration, maintenance, repairs or replacement of the common areas and facilities;
(iii)expenses agreed upon as common expenses by the association of apartment owners;
(iv)Expenses declared as common expenses by the provisions of this Act or by the declaration or the bye-laws.
(v)Premium for insurance coverage of the property.
(f)"Common profits" means the balance of all income, rents, profits and other Income from the common areas and facilities remaining after the deduction of t the common expenses;
(g)"Competent authority" means any person or authority authorized by the Government by notification, to perform the functions of the competent authority under this Act for such areas as may be specified in the notification.
(h)[ "Declaration" means the instrument to be submitted under Section 14, containing full and true particulars mentioned therein and such declaration as may be lawfully amended, from time to time.] [Substituted by Andhra Pradesh Apartments (Promotion of Construction and Ownership) (Amendment) Act, 1993.]
(i)"Government" means the State Government;
(j)"Limited common areas and facilities" means those common areas and facilities designated in the declaration as reserved for the use of certain apartments to the exclusion of the other apartment;
(k)"Notification" means a notification published in the Andhra Pradesh Gazette and the word "notified" shall be construed accordingly;
(l)"Prescribed" means prescribed by rules made by the Government under this Act;
(m)[ "promoter" means a person, including the owner of the land, who construct or cause to be constructed a block or building of apartment for the purpose of selling some or all of them to other persons, and includes his assignees; and where the person who develops or builds and the person who sells are different persons, the term includes both.] [Substituted by Andhra Pradesh Apartments (Promotion of Construction and Ownership) (Amendment) Act, 1993.]
(n)[ "Property" means the land, the building and the common areas and facilities, including the land proposed for construction of one or more building of apartments.] [Substituted by Andhra Pradesh Apartments (Promotion of Construction and Ownership) (Amendment) Act, 1993.]
Chapter-II Duties and Liabilities of Promoters