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 2] [Entire Act]

State of Karnataka - Section

Section 2 in The Hampi World Heritage Area Management Authority Act, 2002

2. Definitions.

(1)In this Act unless the context otherwise requires,-
(a)Omitted
(b)“Amenity” includes roads, bridges, streets, transport, lighting, water and electricity supply sewerage, drainage, public works, open spaces recreational grounds, parks and other conveniences, services or utilities;
(c)“Appointed day” means the day appointed for bringing into force any or all the provisions of the Act;
(d)“Authority” means the Hampi World Heritage Area Management Authority established under section3;
(e)“Buffer Zone” means the area specified in Part-B of the Schedule;
(f)“Chairperson” means the Chairperson of the Authority;
(g)“Commissioner” means the Commissioner of the Authority appointed under section 7;
(h)“Core Area Zone” means the area specified Part-A of the schedule;
(i)“Cultural Heritage” means and includes Sri Virupaksheswara Temple, Krishna Temple, Achutaraya Temple, Vittala Temple, Hazararama Temple, monolithic sculptures of Ganesh, Ugranarasimha and Veerabhadra and the Jain Temples, Mohammadan tombs, mosques and other monuments that are being conserved by the Archeological Survey of India and the State Archaeology Department;
(j)“Development” with its grammatical variations means the carrying out of building, engineering or other operations in or over or under any land or the making of any material change in any building or land or in the use of any building, or land and includes redevelopment and forming of layouts and sub-division of any land including amenities;
(k)“Fund” means the fund of the Authority;
(l)“Heritage Area” means the whole of the area comprising the Core Area Zone, Buffer Zone and Peripheral Zones, but excluding the area referred to as protected area under the Ancient Monuments and Historical sites and Remains Act, 1958 (Central Act 24 of 1958);
(m)“Local Authority” means a Municipal Corporation, Municipal Council, Grama Panchayat, Taluk Panchayat, Zilla Panchayat, town Panchayat and a local authority is a “local authority” concerned, if any land within its local limits fall in the area of a plan prepared or to be prepared under the Karnataka Town and Country Planning Act, 1961 (Karnataka Act 11 of 1963);
(n)“Land” includes benefits arising out of land and things attached to the earth or permanently fastened to anything attached to the earth;
(o)“Natural Environs” includes the rivers, river beds, rocks, water sources, wild life and vegetation located in the Heritage Area;
(p)“Peripheral Zone” means the area specified in Part-C of the Schedule;
(q)“Schedule” means Schedule appended to this Act.
(r)‘State Level Committee’ means the committee constituted under section 6;
(2)Other words and expressions used but not defined in the Act shall have meanings respectively assigned to them in the Karnataka Town and Country Planning Act, 1961 (Karnataka Act 11 of 1963).