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]

NCT Delhi - Section

Section 6 in The Delhi fire Prevention and Fire Safety Act, 1986

6. Provision regarding certain buildings and premises.-

(1)Notwithstanding anything contained in any other law for the time being in force, the Chief Fire Officer may enter and inspect any building, the construction of which was completed on or before the 6th day of June, 1983 (being the date on which the current building bye-laws had come into force) or any building which was under construction on such date if such inspection appears necessary for ascertaining the adequacy of fire prevention and fire safety measures in such building.
(2)The entry and inspection under sub-section (1) shall be done by the Chief Fire Officer in the manner laid down in section 3.
(3)The Chief Fire Officer shall, after inspection of the building or premises under sub-section (1), and after taking into consideration-
(i)the provisions of the building bye-laws in accordance with which the plan of the said building or premises was sanctioned;
(ii)the conditions imposed, if any, by the local authority at the time of the sanction of the plan of the said building or premises; and
(iii)the minimum standards for fire prevention and fire safety measures specified such building or premises as may be specified by rules framed under this Act,
issue a notice to the owner or occupier of such building or premises stating therein the inadequacy in regard to the fire prevention and fire safety measures in it and direct the owner or occupier to undertake measures for rectifying the said inadequacy within such period as he may consider just and reasonable.