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 Karnataka - Section

Section 213 in Karnataka Municipalities Act, 1964

213. Ruinous or dangerous buildings.

(1)If any building or anything affixed thereon, be deemed by the municipal council to be in a ruinous condition, or likely to fall, or in any other way dangerous to any person occupying, resorting to or passing by such building or any other building or place in the neighbourhood of such building, the municipal council shall immediately, if it appears to it to be necessary, cause a proper hoarding or fence to be put up for the protection of passers-by and other persons; and all expenses incurred by the municipal council under this sub-section shall be paid by the owner or occupier of such building, and shall be recoverable in the same manner as an amount claimed on account of any tax recoverable under Chapter VII.
(2)The municipal council shall also cause notice in writing to be given to the owner or occupier, requiring such owner or occupier forthwith to demolish, secure, or repair such building or thing affixed thereon, as the case shall require, and if such owner or occupier does not begin to demolish, secure or repair, such building or thing within three days after the service of such notice, and complete such work with due diligence, the municipal council shall cause all or so much of such building or thing, as it shall think necessary, to be demolished, repaired, or otherwise secured:Provided that if the danger be not imminent it shall be at the discretion of the municipal council, instead of itself causing a hoarding or fence to be put up, to issue in the first instance a notice in writing to the owner or occupier to put up a proper hoarding or fence, and in the event of the owner or occupier failing to put up within two days from the service of such notice, a hoarding or fence which the municipal council considers sufficient in the circumstances of the case, the municipal council shall at once cause such hoarding or fence to be put up and thereafter proceed as provided in sub­sections (1) and (2).