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 37] [Entire Act]

State of Uttar Pradesh - Section

Section 2 in The U.P. Municipalities Act, 1916

2. Definitions.

- In this Act unless there is something repugnant in the subject or context, -
(1)[ "Backward classes" means the backward classes of citizens specified in Schedule 1 of the Uttar Pradesh Public Services (Reservation for Scheduled Castes, Scheduled Tribes and other Backward Classes) Act, 1994;] [Substituted by U.P. Act No. 12 of 1994.]
(2)[ "Buildings" means a house, out-house, stable, shed, hut or other enclosure or structure whether of masonry bricks, wood, mud, metal or any other material whatsoever, whether used as a human dwelling or otherwise, and includes any verandah, platform, plinth, staircase, door step, wall including compound wall other than a boundary wall of a garden or agricultural land not appurtenant to a house but does not include a tent or other such portable temporary shelter;] [Substituted by U.P. Act No. 26 of 1964.]
(3)"Bye-law" means a bye-law made in exercise of a power conferred by this Act;
(4)[* * *] [Omitted by U.P. Act No. 12 of 1994.]
(5)"Compound" means land, whether enclosed or not which is the appurtenance of a building or the common appurtenance of several buildings;
(5A)[ "Director" means the Director of Local Bodies, Uttar Pradesh appointed under Section 31-B;] [Inserted by U.P. Act No. 41 of 1976.]
(5AA)[ "District Planning Committee" means the District Planning Committee constituted under Article 243-ZD of the Constitution;] [Inserted by U.P. Act No. 12 of 1994.]
(6)"Drain" includes a sewer, pipe, ditch, channel or any other device for carrying of sullage, sewage and polluted water, or rain water or sub-soil water, together with pail depots, traps, sinks cisterns, flush, tanks and other fitting appertaining thereto;
(6A)[ "Finance Commission" means the Finance Commission] [Inserted by U.P. Act No. 12 of 1994.] [constituted under] [Substituted by U.P. Act No. 26 of 1995.] Article 243-I of the Constitution;
(7)"Inhabitant" used with reference to a local area means any person ordinarily residing or carrying on business or owning or occupying immovable property therein;
(8)"Lodging house" includes a collection of buildings, or a building or part of a building used for the accommodation of pilgrims and travellers;
(8A)[ "Master plan" means a comprehensive plan showing therein the existing and proposed local and general layout of -
(a)arterial streets and transportation lines;
(b)residential sections;
(c)business areas;
(d)industrial areas;
(e)educational institutions;
(f)public parks, play-grounds and other recreational places;
(g)public and semi-public buildings; and
(h)any other places put to any specified used];
(9)[ "Municipality" means an institution of self-Government] [Substituted by U.P. Act No. 12 of 1994.] [referred to in clause (e) of Article 243-P of the Constitution] [Substituted by U.P. Act No. 26 of 1995.];
(9A)"Municipal area" means the territorial area of a municipality [* * *] [Omitted by U.P. Act No. 26 of 1995.];
(9B)[ "Municipal Council" means the Municipal Council constituted under sub-clause (b) of clause (1) of Article 243-Q of the Constitution;
(9C)"Nagar Panchayat" means the Nagar Panchayat constituted under sub-clause (a) of clause (1) of Article 243-Q of the Constitution;] [Substituted by U.P. Act No. 26 of 1995.]
(10)"Notification" means a notification published in the Official Gazette;
(11)"Occupier" includes an owner in actual occupation of his own land or building;
(12)"Officer of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.]" means a person holding for the time being an office created or continued by or under this Act, but shall not include a member of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or of a committee as such;
(13)"Owner" includes a person for the time being receiving or entitled to receive the rent, or a part of the rent, of any land or building, whether on his own account or as trustee, or as agent for a person or for a religious or charitable purpose, or as receiver appointed by or under the order of Court or who would so receive the same if the land or building were let to a tenant;
(13A)[ "Panchayat" means a panchayat referred to in clause (f) of Article 243-P of the Constitution;] [Inserted by U.P. Act No. 12 of 1994.]
(14)"Part of a building" includes any wall, underground room or passage, verandah, fixed platform, plinth, staircase or doorstep attached to, or within the compound of an existing building, or constructed on ground which is to be the site or compound of a projected building;
(15)[ "Petroleum" means petroleum as defined in the Indian Petroleum Act, 1849] [See now Petroleum Act, 1934 (Act No. 30 of 1934).];
(16)[ "Population" means the population as ascertained at the last preceding census of which the relevant figures have been published;] [Substituted by U.P. Act No. 12 of 1994.]
(17)[ (i) "Prescribed" means prescribed by or under this Act or rules made thereunder or by or under any other enactment; [Substituted by U.P. Act No. 7 of 1949.]
(ii)"Prescribed authority" means an officer or a body corporate appointed by the State Government in this behalf by notification in the Official Gazette and, if no such officer or body corporate is appointed, the Commissioner;]
(18)"Public place" means a space, not being private property which is open to the use or enjoyment of the public whether such space is vested in the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or not;
(19)"Public street" means a street -
(a)which is declared a public street by the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] under the provisions of Section 22, or
(b)which with the consent, express or implied, of the owner of the land comprising the street has been levelled, paved, metalled, channelled severed or repaired out of the municipal or other public funds:
(20)"Regulation" means a regulation made in exercise of a power conferred by this Act;
(21)"Rule" means a rule made in exercise of a power conferred by this Act;
(21A)[ the expression "Scheduled Bank" shall have the meaning assigned to it in the Reserve Bank of India Act, 1934;] [Inserted by U.P. Act No. 1 of 1955.]
(22)"Servant of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.]" means any person in the pay and service of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.];
(22A)[ "Smaller urban area" means an area notified as such under clause (2) of Article 243-Q of the Constitution;] [Substituted by U.P. Act No. 26 of 1995.]
(22B)[ "State Election Commission" means the State Election Commission] [Inserted by U.P. Act No. 12 of 1994.] [constituted under] [Substituted by U.P. Act No. 26 of 1995, for 'referred to in'.] Article 243-K of the Constitution;
(23)"Street" means any road, bridge, footway, lane, square, court, alley or passage which the public or any portion of the public, has right to pass along and includes, on either side, the drain or gutters and the land upto the defined boundary of any abutting property, notwithstanding the projection over such land of any verandah or other superstructure;
(23A)[ "Transitional area" means an area in transition from a rural area to an urban area notified as such under clause (2) of Article 243-Q of the Constitution;] [Substituted by U.P. Act No. 26 of 1995.]
(23B)[ "User charges" means the charges of fee levied for specific services rendered or infrastructure created or facilities and amenities provided by the municipality in pursuance of the provisions of this Act;] [Inserted by U.P. Act No. 29 of 2009.]
(24)"Vehicle" means a wheeled conveyance capable of being used on a street, and includes a bicycle, tricycle [or motor vehicle as defined in the] [Substituted by U.P. Act No. 5 of 1935.] [United Provinces Motor Vehicles Taxation Act, 1935 (U.P. Act No. 5 of 1935)] [See now U.P. Motor Vehicles Taxation Act, 1997 (U.P. Act No. 21 of 1997).];
(24A)[ "Wards Committee" means the Wards Committee] [Inserted by U.P. Act No. 12 of 1994.] [referred to in' Article 243-S of the Constitution] [Substituted by U.P. Act No. 26 of 1995.];
(25)"Water for domestic purposes" shall not include water for cattle, or for horses, for washing carriages, where the cattle, horses or carriages are kept for sale or hire [or for any other commercial purpose] [Inserted by U.P Act No. 26 of 1964.] or by a common carrier, or water for any trade, manufacture, or business or for building purpose or for watering gardens [not appurtenant to any dwelling house] [Inserted by U.P Act No. 26 of 1964.], or for fountains or for any ornamental purpose;
(26)"Water works" includes all lakes, tanks, streams, cisterns, springs, pumps, wells, reservoirs, aqueducts, cuts, sluices, mains, pipes, culverts, engines, hydrants, stand-pipes, conduits and all machinery, lands, buildings, bridges and things for supplying of used for supplying water;
(27)where a power is expressed as being conferred on any authority to require a person to do one thing or to do another thing, the authority may, in its discretion require the person to do either thing, or if the nature of the case permits, both of the things, or may give the person the option of doing whichever of the things he chooses.