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 6 in Kerala Municipality Building Rules, 1999

6. Site plan, Service plan, etc. to be submitted.

(1)An application for a development permit shall be accompanied by site plan, service plan, together with details and specifications as described below:
(a)the site plan shall be drawn to a scale of not less than 1 : 400 and shall be fully dimensioned and shall show:
(i)the boundaries of the plot and of any contiguous land belonging the owner thereof, including the revenue survey particulars in full;
(ii)the position of the site in relation to the neighbouring street and its main access;
(iii)the name of such street, if any; and its width, which shall be the width in between the plot boundaries on the opposite sides;
(iv)all existing structures in the plot;
(v)all existing streets or foot - paths within the plot;
(vi)the layout of cul-de-sac, streets, or foot-paths within, adjoining or terminating at the site, existing, proposed to be widened or newly aligned;
(vii)the proposed plot subdivision, if any, and the areas and uses of each sub division thereof;
(viii)the access to each plot subdivision, if any;
(ix)the layout of any service roads or foot paths and public parking spaces proposed or existing, if any;
(x)the area and location of any land within the plot that un-develop able such as rocky outcrops, steep terrains, marshes, etc.
(xi)the area and location of any land within the plot that is not proposed to be developed or redeveloped;
(xii)the area and location of any, land that is proposed to be reclaimed .
(xiii)the area and location of any paddy fields and/or other agricultural land that are proposed to be reclaimed and/or converted for the said development or redevelopment;
(xiv)the north direction and predominant wind direction in relation to the site.
(xv)topographic contours (with contour interval not less than 1.5 m show the features of the plot clearly) of the site and any other relevant information of the plot not specially mentioned, but may be required by the Secretary.
Note:- The site plan shall be accompanied by a key map drawn to a scale/appropriate to a scale of 1 : 4000 giving full details of the location of the site with reference to all adjacent streets, premises and landmarks within a distance of 30m of the plot together with the details of the land use of the adjourning premises, on all sides.
(2)the service plan shall be drawn to a scale not less than that of the site plan, and shall show-
(i)the proposed plot sub-division, if any, and the uses of such sub- division;
(ii)the layout of existing and proposed water supply, electricity, drainage and sewerage main lines from or to Which connections are proposed to be given with dimensions and specifications;
(iii)the layout of existing and proposed water supply, drainage and sewerage lines within the plot, with dimensions, specifications and description of installation;
(iv)any other relevant information not specifically mentioned but may be required by the Secretary; and
(v)the north direction and predominant wind direction in relation to the site.
Note:- The minimum size of the paper on which all site plans or service plans are drawn shall not be less than 24 cms X 33 cms or A3.
(3)All plans, drawings and specifications shall be signed by a registered Architect or Engineer or Town Planner or Supervisor or Building Designer as well as the applicant.
(4)If the plot is owned by more than one person, the application shall be submitted jointly and signed by, all such persons or the application shall be signed and submitted by any such person or by any legally authorized third person.
(5)If the application is for joint development or redevelopment of more than one adjoining plots owned by different persons, the application shall be submitted jointly and signed by all the persons or the application shall be signed and submitted by any such person or by any legally authorized third person.
(6)In case the development or redevelopment proposed is within 100 meters of any property maintained by Defense establishment or 30m from any railway track boundary, the applicant shall submit sufficient number of drawings along with the application and the Secretary shall transmit the same to the officer in charge of the Defense establishment or Railway authority, as the case may be, for remarks as specified in sub-rules (5) and (6) of rule 5.
(7)The Secretary shall, after considering the application, plans and drawings and other documents issue development permit in the form in Appendix -B