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 20 in Kerala Municipality Building Rules, 1999

20. Duties and responsibilities of the owner.

(1)The granting of permit or the approval of the drawings and specifications or inspections made by the Secretary during the erection of the building or structure or digging of well shall not in any way relieve the owner of such building of responsibility for carrying out the work in accordance with the requirement of these rules.
(2)Every owner shall, -
(a)permit the Secretary or any person authorized by him for this purpose to enter the plot or building or premises at any time between 7 a.m, and 6 p.m. normally or at any other time as may be deemed necessary for purpose of enforcing the rules;
(b)submit a proof of ownership of the plot;
(c)obtain from the Secretary, sanction for any other allied matter connected with the development or redevelopment of land or construction reconstruction or addition or alteration of building;
(d)given notice to the Secretary of the intention to start work in form Appendix D;
(e)give written notice to the Secretary regarding completion of work in the form in Appendix E; and
(f)obtain a development certificate from the Secretary prior to any sale or transaction of the plot subdivision or building construction in developed or redeveloped plots as given in Appendix G or obtain an occupancy certificate from the Secretary prior to any occupancy of the building or part thereof, after construction or reconstruction or addition or alteration of the building or part thereof, or change of occupancy of any building or part thereof as given in Appendix H.
(3)Every owner shall, as soon as any development or redevelopment of land or construction or reconstruction or addition or alteration of building is completed, remove all rubbish, refuse or debris of any description from the plot or plots on which such operation have been carried out or from any adjoining land which may have been used for depositing of materials and debris.
(4)Every owner shall keep in safe custody the permit, approved plans and drawings and specifications, and results of tests, if any, on any material used for construction and produce before the Secretary or any officer authorized by him for inspection or demand.
(5)Every owner shall display the permit number in the site in a visible place in a visible manner.
(6)Every owner shall take adequate safety precautions at all stages of construction or reconstruction or addition or alteration or repair or demolition or removal of the various parts of the building for safeguarding the life of workers and public against hazards consequent on any aspect of the work.
(7)Every owner shall ensure that all protective works carried out safeguard the adjoining properties during construction are sufficient and in good order to ensure safety.
(8)Every owner shall be responsible for the loss or injury caused to any person or property due to the lapse on his part to provide safety precautions or protective measures or safeguards.