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 West Bengal - Section

Section 173 in West Bengal Municipal Act, 1993

173. Restrictions on erection of, or addition to, buildings or walls within street alignment or building-line.

(1)No portion of any building or boundary wall shall be erected or added to within such street alignment as the Board of Councilors may determine by regulation under section 172 :Provided that the Board of Councilors may, in its discretion, permit additions to a building to be made within a street alignment, if such additions merely add to the height of, and rest upon, an existing building or wall, upon the owner of the building executing an agreement binding himself and his successors in interest-
(a)not to claim compensation in the event of the Board of Councilors at any time thereafter calling upon him or such successors, by written notice, to remove any addition made to any building in pursuance of such permission, or any portion thereof, and
(b)to pay the expenses of such removal.
(2)If the Board of Councilors refuses to grant the permission to add to any building on the grounds that the proposed site falls wholly or in part within a street alignment referred to in section 172, and if such site or the portion thereof which falls within such alignment is not acquired by the Municipality within one year after the date of such refusal, it shall pay reasonable compensation to the owner of the site.
(3)No person shall erect or add to any building between a street alignment and the building-line without first obtaining the permission of the Board of Councilors to do so.
(4)If the Board of Councilors grants permission under sub-section (3), it may require the applicant to execute an agreement in accordance with the proviso to sub-section (1).