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 8 in The Kerala Panchayat Buildings Rules, 2011

8. Parts to be included for calculating floor area.

- In the calculation of floor area of buildings the following shall be taken into account, namely:-
(a)General:
(i)the total floor area of a building shall be the sum of the floor areas in all floors, including basement floors if any;
(ii)all internal sanitary shafts, air conditioning ducts and lifts shall be excluded in all the floor levels; however area occupied by lift shall be included in any one floor;
(iii)the area of 'Barsati' or penthouse at terrace floor level shall be included in the floor area;
(iv)towers, domes etc; projecting above the terrace shall not be included in the floor area at terrace level. ; and
(v)area used for parking of vehicles within a building, area of electrical room, room for air conditioning plant and generator room, shall not be included in the floor area of any floor.
(b)Floor area of ground floor:
(i)the floor area of ground floor shall be calculated at the plinth level excluding the plinth off- sets (if the off-set does not exceed 5 cm.);
(ii)in cases where the building consists of columns projecting beyond cladding, the floor area shall be taken up to the external face of the cladding and shall not include the projections of columns;
(iii)in the case of verandas and balconies with at least one of its sides open (other than parapets) to exterior or interior open spaces, only fifty percent of the area shall be taken into account for calculation of floor area, and
(iv)open platforms and terraces at ground floor and porches shall not be included in the floor area.
(c)Floor area of upper floor:
(i)the floor area of upper floors shall be calculated at the relevant floor levels; architectural bands, cornices etc., shall not be included in the floor area; vertical sun breakers or box louvers also shall not be included; and
(ii)in the case of verandas and balconies with at least one of its sides open (other than parapets) to exterior or interior open spaces, only fifty percent of the area shall be taken in to account for calculation of floor area.
(d)Floor area of galleries, mezzanine floors and lofts: -
(i)area of galleries, ie; upper floor of seats in an assembly hall, auditorium [stadium] [Added by Notification No. S.R.O. No. 26/2014, dated 10.1.2014 (w.e.f. 14.2.2011).] etc, shall be fully included in the floor area;
(ii)area of mezzanine floors shall be included in the floor area; and
(iii)the area of loft shall not be included in the floor area.