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 Uttar Pradesh - Section

Section 4 in U.P. Revenue Code, 2006

4. Definitions.

- In this Code, -
(1)"abadi" or "village abadi" means such area in a village which, on the date of commencement of this Code, is being used for the purposes of residence of its inhabitants or for purposes ancillary thereto such as sahan and green trees wells etc. or which may have been or be hereafter reserved for such use;
(2)"agriculture" includes horticulture, animal husbandry, pisciculture flower farming, bee keeping and poultry farming;
(3)"agricultural labourer" means a person whose main source of livelihood is manual labour on agricultural land;
(4)"bank" shall have the meaning assigned to it in the Uttar Pradesh Regulation of Money Lending Act, 1976;
(5)"Bhumi Prabandhak Samiti" means a Bhumi Prabandhak Samiti constituted under Section 28-A of the U.P. Panchayat Raj Act, 1947;
(6)"Board" means the Board of Revenue constituted or deemed to be constituted under Section 7;
(7)"charitable institution" means any establishment, undertaking, organization or association formed for a charitable purpose, and includes a specific endowment;
(8)"Collector" means an officer appointed as such by the State Government under sub-section (1) of Section 12, and shall include, -
(a)an Additional Collector appointed by the State Government under sub-section (2) of the said section; and
(b)an Assistant Collector of the first class empowered by the State Government by notification to discharge all or any of the functions of a Collector under this Code;
(9)"Consolidated Gaon Fund" means the Consolidated Gaon Fund constituted under Section 69;
(10)"family", in relation to a tenure-holder, means himself or herself and his wife or her husband (as the case may be other than a judicially separated wife or husband), minor sons and minor daughters other than married daughters :Provided that where the question relates to the transfer of any land and the transferee is a minor, the expression 'family' shall include the parents of such minor;
(11)"grove land" means any specific part of land in a holding having trees (not including papaya, banana plants) planted thereon in such manner that they preclude, or when full grown will preclude, the land or any considerable portion thereof from being used primarily for any other purpose, and the trees on such land shall constitute a grove;
(12)"holding" means a parcel of lands held under one tenure or one lease, engagement or grant;
(13)"improvement", in relation to a holding, means any work which adds materially to the value of the holding which is suitable thereto and consistent with the purpose for which it is held and which, if not executed on the holding, is either executed directly for its benefit or is, after execution, made directly beneficial to it, and, subject to the foregoing provisions, includes -
(i)the construction of tanks, wells, water channels, embankments and other works for storage, supply or distribution of water for agricultural purposes;
(ii)the construction of works for the drainage of land or for the protection of land from floods, or from erosion or other damage from water;
(iii)the planting of trees and the reclaiming, clearing, enclosing, levelling or terracing of land;
(iv)the erection of buildings on, or in the vicinity of the holding elsewhere than in an abadi or urban area, required for the convenient or profitable use or occupation of the holding; and
(v)the renewal or reconstruction of any of the foregoing works, or alteration therein or additions thereto;
(14)"land", except in Chapters VII and VIII and Sections 80, 81 and Section 136, means land held or occupied for purposes connected with agriculture;
(15)"land holder" means the person to whom rent is or but for a contract, express or implied, would be payable;
(16)"Revenue Court" means all or any of the following authorities (that is to same) the Board and all members thereof, Commissioners, Additional Commissioners, Collectors, Additional Collectors, [Chief Revenue Officers, Assistant Collectors, Settlement Officers, Assistant Settlement Officers, Record Officers, Assistant Record Officers, Tahsildars, Tahsildars (Judicial) and Naib Tahsildars;] [Substituted 'Assistant Collectors, Settlement Officers, Assistant Settlement Officers, Record Officers, Assistant Record Officers, Tahsildar and Naib Tahsildar;' by U.P. Act No. 4 of 2016, dated 11.3.2016.]
(17)[ "Revenue Officer" means the Commissioner, an Additional Commissioner, the Collector, an Additional Collector, the Chief Revenue Officer, the Sub-Divisional Officer, an Assistant Collector, the Settlement Officer, an Assistant Settlement Officer, the Record Officer, an Assistant Record Officer, the Tahsildar, the Tahsildar (Judicial), the Naib Tahsildar and the Revenue Inspector.] [Substituted by U.P. Act No. 4 of 2016, dated 11.3.2016.]
(18)"Sub Divisional Officer" means the Assistant Collector in charge of the Tahsil;
(19)"taungya plantation" means the system of afforestation in which the plantation of trees is, in the earlier stages, done simultaneously with the cultivation of agricultural crops which ceases, when trees so planted begin to form a canopy, rendering the cultivation of agricultural crops impossible;
(20)"village" means any local area whether compact or otherwise, recorded as a village in the revenue records of the district concerned, and includes an area which the State Government may, by general or special notification, declare to be a village.
(21)"village artisan" means a person whose main source of livelihood is manufacture or repair of traditional tools, implements and other articles or things used for agriculture of purposes ancillary thereto, and includes a carpenter, weaver, potter, black-smith, gold-smith, barber, washerman, cobbler or any other person who normally cams his livelihood by practising a craft either by his own labour or by labour of any member of his family in any village;
(22)words and expression ["Gaon Fund", "Gram Sabha" and "Gram Panchayat"] [Substituted 'Gaon Fund, and Gram Sabha' by U.P. Act No. 4 of 2016, dated 11.3.2016.]shall have the meanings assigned to them in the U.P. Panchayat Raj Act, 1947;
(23)[ 'agricultural year' means an year which begins from first day of July and ends on thirtieth day of June of a calendar year. It is also characterised as 'fasli year'; [Inserted by U.P. Act No. 4 of 2016, dated 11.3.2016.]
(24)'intermediary' with reference to any estate means a proprietor, under proprietor, sub-proprietor, thekedar, permanent lessee in Avadh and permanent tenure-holder of such estate or part thereof;
(25)'lease' in relation to mines and minerals shall include a sub-lease, a prospecting lease and an agreement to lease or sublet, and 'lessee' shall be constructed accordingly;
(26)'decree' shall have the meaning assigned to it in Section 2 of the Code of Civil Procedure, 1908 (Act No. V of 1908);
(27)'State Government' means the State Government of Uttar Pradesh;
(28)'Central Government' shall have the meaning assigned to it in Section 3 of the General Clauses Act, 1897 (Act No. X of 1897);
(29)'Minjumla number' means a shajra number denoting a component part of a field which has theoretically been partitioned but physically has not been partitioned.]