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] [Section 43(6)] [Section 43] [Entire Act]

State of Odisha - Subsection

Section 43(6)(viii) in Bhubaneswar Development Authority (Planning and Building Standards) Regulations, 2001

(viii)The basement shall not be partitioned. In case the partitions in the basements are allowed by the Authority, no compartment shall be less than 45 square metres in area and each compartment shall have ventilation standards as laid down in sub-clause (ii) separately and independently. The partitions shall, however, conform to the norms laid down by the Chief Fire Officer, Orissa.