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 Maharashtra - Section

Section 2 in The Tuljapur Development Authority Act, 2008

2. Definitions.

- In this Act, unless the context otherwise requires, -
(1)"amenity" includes road, street, bridge, any other means of communication, open space, park, recreation ground, play-ground, garden, market and conservancy, parking lot, supply of water and electricity, street-lighting, drainage, sewerage, educational and health care facility, any welfare measure and any utility, or service and any convenience which the State Government may, in consultation with the Development Authority, from time to time, by notification in the Official Gazette, specify to be an amenity;
(2)"Chairperson" means the Chairperson of the Development Authority;
(3)"Competent Authority" includes an officer of the Government and Semi-Government Agency, competent to give sanctions to the proposals placed before it as a part of its duties;
(4)"development" with its grammatical variations, means the carrying out of building, engineering, mining or other operations in or over or under any land (including land under river, lake or any other water) or the making of any material change in any building or land and includes the development, re-development and layout and sub-division of any land and also the provision of amenities and "to develop" shall be construed accordingly;
(5)"Development Authority" means the Tuljapur Development Authority established under section 3;
(6)"Development Plan" means the plan prepared under the provisions of the Maharashtra Regional and Town Planning Act, 1966 for the peripheral area up to five kilometres from the municipal limits of the Tuljapur Municipal Council;
(7)"Government Agency" means any Department or office of the Government of Maharashtra;
(8)"prescribed" means prescribed by the rules made under this Act;
(9)"regulations" means regulations made under this Act;
(10)"Semi-Government Agency" means any statutory or non-statutory organization, body, authority, Board or Government Company set-up by the State Government;
(11)"Tulja Bhawni Mandir Trust" means the Trust registered under the Bombay Public Trusts Act, 1950, for administration of the affairs of the temple of Tulja Bhawani deity at Tuljapur;
(12)"Tuljapur Development Area" means the area of the Tuljapur Municipal Council and includes an area within its periphery of five kilometres;
(13)"Tuljapur Development Master Plan" means the plan for development of Tuljapur Development Master Plan Area sanctioned by the State Government for the purposes of this Act;
(14)"Tuljapur Development Master Plan Area" means the area of the Tuljapur Municipal Council and its peripheral area up to five kilometres from the municipal limits of the Tuljapur Municipal Council.