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 14] [Entire Act]

State of Gujarat - Section

Section 2 in Gujarat Rural Debtors' Relief Act, 1976

2. Definition.- In this Act, unless the context, otherwise requires,-

(a)"agriculture" includes horticulture, the raising of crops, grass or garden produce, the use by an agriculturist of the land held by him or part thereof for the grazing of his cattle, the use of any land, whether or not an appanage, to rice or paddy land, for the purpose of rabmanure, dairy-farming, poultry farming, breeding of live stock, and the cutting of wood;
(b)"appointed day" means the date on which this Act comes into force;
(c)"debt" means any liability (inclusive of interest) which is due from a debtor in cash or kind, whether secured or unsecured, or whether payable under a decree or order of any Civil Court or otherwise, and subsisting on and legally recoverable on or after the appointed day;
(d)"debtor" means a marginal farmer, a small farmer, a rural labourer, or a rural artisan, who on the appointed day is in debt;
(e)"farmer" means a person who is engaged in agriculture;
(f)"land" means land which is used or capable of being used for the purpose of agriculture and includes the sites of farm buildings appurtenant to such land;
(g)"marginal farmer" means a person,-
(i)who holds land in any of the villages specified in column 3 of the Schedule not exceeding,-
(a)the extent of land specified against such village in column 4 of the Schedule, if such person does not belong to a Scheduled Tribe;
(b)twice the extent of land so specified, if such person belongs to a Scheduled Tribe, and
(ii)who earns his livelihood principally by cultivating such land;
Explanation 1.- Where a person holds irrigated land, whether exclusively or along with other non-irrigated land, the extent of land deemed to be held by him for the purpose of this clause so far as such irrigated land held by him is concerned shall be twice the extent of such irrigated land.Explanation 2.- Where a person holds land in different villages against which different extents of land are specified in column 4 of the Schedule, the extent of land which he shall be deemed to hold for the purpose of this clause shall, regard being also had to the provisions of Explanation 1 wherever it is applicable, be equal to the sum of-
(i)the extent of land held by him in the village in which he ordinarily resides, and
(ii)such extent of land as bears to the extent of the land held by him in the village (or each of the villages, as the case may be) other than the village in which he ordinarily resides the same ratio as the extent of the land specified in column 4 of the Schedule against the village in which he resides bears to the extent of land specified in the said column 4 against the village (or each of the villages, as the case may be), in which he does not reside;
(h)"member of a family" in relation to a rural artisan, means father, mother, spouse, brother, unmarried dependent sister, divorced dependent sister, son, son's wife, unmarried daughter, divorced dependent daughter, son's son, son's son's unmarried daughter, son's son's divorced dependent daughter, and includes any relation residing with, and actually dependent for his maintenance, on the rural artisan;
(i)"owner" in relation to land, includes a person holding the land as occupant or landholder as defined in the Bombay Land Revenue Code, 1879 (Bom. V of 1879), as applicable to the State of Gujarat;
(j)"prescribed" means prescribed by rules made under this Act;
(k)"rural area" means an area which, for the time being, is not within the limits of,-
(i)a city constituted under section 3 of the Bombay Provincial Municipal Corporations Act, 1949 (Bom. LXI of 1949), as applicable to the State of Gujarat,
(ii)a municipal borough, or a notified area constituted, or deemed to be constituted, under the Gujarat Municipalities Act, 1963 (Guj. 34 of 1964);
(iii)a cantonment declared as such under the Cantonments Act, 1924 (2 of 1924);
(l)"rural artisan" means a person who, being resident in a rural area, earns his livelihood principally by practising any craft in such area by his own labour or by the labour of the members of his family, and
(i)who either does not hold any land, or
(ii)who holds land to the extent specified in paragraph (a) or, as the case may be, paragraph (b), whichever is applicable, of sub-clause (i) of the clause (g), but who does not earn his livelihood principally by cultivating such land;
(m)"rural labourer" means a person, who being resident in a rural area, earns his livelihood principally by manual labour from any of the following occupations, but does not hold any land for any such occupations, namely:-
(i)farming, including cultivation or tillage of soil or horticultural operations,
(ii)cutting of wood,
(iii)dairy farming,
(iv)poultry farming,
(v)breeding of live stock,
(vi)any operation performed on a farm as incidental to preparation, transport, delivery or storage, for marketing of any of the products of any of the occupations mentioned in sub-clauses (i), (ii), (iii), (iv) and (v);
(n)"Schedule" means the Schedule appended to this Act;
(o)"Scheduled Tribes" means such tribe or tribal community, or part of, or group within such tribe or tribal community as is deemed to be a Scheduled Tribe in relation to the State of Gujarat under article 342 of the Constitution;
(p)"small farmer" means a person's.
(i)who holds land in any of the villages specified in column 3 of the Schedule not exceeding-
(a)the extent of land specified against such village in column 5 of the Schedule, if such person does not belong to a Scheduled Tribe,
(b)twice the extent of land so specified, if such person belongs to a Scheduled Tribe; and
(ii)who earns his livelihood principally by cultivating such land;
Explanation 1.- Where a person holds irrigated land, whether exclusively or along with other non-irrigated land, the extent of land deemed to be held by him for the purpose of this clause so far as such irrigated land held by him is concerned shall be considered to be twice the extent of such irrigated land.Explanation 2.- Where a person holds land in different villages against which different extents of land are specified in column 5 of the Schedule, the extent of land which he shall be deemed to hold for the purpose of this clause shall, regard being also had to the provisions of Explanation 1 wherever it is applicable, be equal to the sum of-
(i)the extent of land held by him in the village in which he ordinarily resides, and
(ii)such extent of laud as bears to the extent of the land held by him in the village (or each of the villages, as the case may be) other than the village in which he ordinarily resides, the same ratio as the extent of the land specified in column 5 of the Schedule against the village in which he resides bears to the extent of land specified in the said column 5 against the village (or each of the villages, as the case may be) in which he does not reside;
(q)"to hold land", with its grammatical variations and cognate expressions, means to be lawfully in actual possession of land, whether as owner or as tenant (including a Government lessee) or as crop sharer;
(r)"village" shall have the meaning assigned to it in the Bombay Land Revenue Code, 1879 (Bom. V of 1879), in force in the State of Gujarat.