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] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(4) in Maharashtra Jeevan Authority Act, 1976

(4)all officers and servants belonging to the ministerial and non-ministerial staff of the Irrigation Department, who are for the time being serving in the organisation;]
(xiv)"main" means a pipe laid by the local body or [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.], as the case may be, for the purpose of giving a general supply of water as distinct from a supply to individual consumers, and includes any apparatus used in connection with such a pie;
(xv)"Member" means a Member of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.], and includes the [Chairman, Co-Chairman and] [These words were substituted for the words 'Chairman and' by Maharashtra 25 of 1997, Section 6(b).] [the vice-Chairmen] [These words were substituted for the words 'Vice-Chairman' by Maharashtra 18 of 1996, Section 2.] of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.];
(xvi)"Member Secretary" means the Member Secretary of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.];
(xvii)"non-official Member" means a Member, not being an ex-officio Member;
(xviii)"occupier", in relation to any premises means the following:-
(a)any person for the time being paying or liable to pay rent or any portion thereof to the owner in respect of those premises;
(b)an owner is in occupation of those premises;
(c)a tenant of those premises who is exempt from payment of rent;
(d)a licensee who is in occupation of those premises; and
(e)any person, who is liable to pay damages to the owner in respect of use and occupation of those premises;
(xix)"owner", in relation to any premises, means the person who receives the rent of the said premises or who would be entitled to receive the rent thereof if the premises were let, and includes-
(a)an agent or trustee who receives such rent on account of the owner;
(b)an agent or trustee who receives the rent of, or is entrusted with the management of any premises devoted to religious or charitable purposes;
(c)a receiver or manager appointed by any Court of competent jurisdiction to have the charge of, or to exercise the rights of an owner of the said premises, and
(d)a mortgagee-in-possession;
(xx)"premises" means any land or building or any part of a building;
(xxi)"prescribed" means prescribed by rules;
(xxii)"private street", "public street" and "street", in relation to any local area shall have the meanings assigned to them in the law relating to the local body having jurisdiction over that local area;
(xxiii)"regulations" means regulations made under this Act;
(xxiv)"rules" means rules made under this Act;
(xxv)"service pipe" means any pipe other than the connection pipe beyond the stop-cock by means of which water is supplied to any premises;
(xxvi)"sewage" means night-soil and other contents of water closets, latrines, privies, urinals, cess-pools or drains, and polluted water from sinks, bath rooms, stables and other like places, and includes trade effluents;
(xxvii)"sewer" means a closed conduct for carrying sewage, offensive matter, polluted water, waste water or sub-soil water;
(xxviii)"sewerage" means a system of collection of waste water from a community from its .houses, institutions, industry and public places, the pumping treatment and disposal of such waste water, effluent, sludge, gas and other end products:
(xxix)"stop-cock" means a stop-cock fitted at the end of the connection pipe away from the main for the purpose of switching off and regulating the water supply to any premises;
(xxx)"trade effluent" means any liquid either with or without particles of matters in suspension therein, which is wholly or in part produced or discharged in the course of any trade or industry, including agriculture and horticulture, but it does not include domestic sewage;
(xxxi)"water connection" includes-
(a)any tank, cistern, hydrant, stand-pipe, meter or tap, situated on any private property and connected with a main or other pipe belonging to the local body or [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.], as the case may be;
(b)the water pipe connecting, such a tank, cistern, hydrant, stand-pipe, meter or tap, with such main or pipe;
(xxxii)"water supply" means a system of providing water to a community for meeting its requirement for drinking and other domestic uses, industry, recreation and various public uses:
(xxxiii)"water works" includes water channel (including stream, lake, spring, river or canal, well, other underground water source, pump, galleries, reservoir, cistern, tank), duct, whether covered or open, treatment units sluice, supply main culvert, engine, water-truck, hydrants, stand-pipe, conduct and machinery, land, building or other things for supplying or used for supplying water or for protecting sources of water supply or for treatment of water.