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 Maharashtra - Section

Section 2 in The Maharashtra Krishna Valley Development Corporation Act, 1996

2. Definitions.-

In this Act, unless the context otherwise requires, -
(a)“area of operation of the Corporation” means the area of the Krishna River Valley and any other area or areas to which the provisions of this Act are extended by the State Government by notification in the Official Gazette under sub-section (2) of section 1;
(b)“Corporation” means the Maharashtra Krishna Valley Development Corporation established under section 3;
(c)“Hydro-Electric Power Project” means and includes the planning, construction, maintenance and management of Hydro-Electric Power Projects (except Koyna Hydro- Electric Power Project), within the area of operation of the Corporation and shall also include such hydro-electric power projects as are assigned, handed over or transferred to the Corporation by the State Government;
(d)“Irrigation Department” means the Irrigation Department of the Government;
(e)“Irrigation Project” means the planning, construction, maintenance and management of -
(i)Major Irrigation Project having irrigable command area of more than 10,000 hectares;
(II)Medium Irrigation Project having irrigable command area of more than 2,000 hectares and upto 10,000 hectares;
(III)Minor Irrigation Project having irrigable command area of more than 250 hectares and upto 2,000 hectares, and shall include command area development, flood control and other allied activities.
(f)“Krishna River Valley” means the geographical area from the origin of Krishna River and its all tributaries within the State of Maharashtra as specified in the Krishna Water Disputes Tribunal Award;
(g)“Krishna Water Disputes Tribunal Award” means the report of the Krishna Water Disputes Tribunal, given under section 5(3) of the Inter-State Water Disputes Act, 1956;
(h)“member” means a member of the Corporation designated as Director;
(i)“prescribed” means prescribed by rules made under this Act;
(j)“regulations” means the regulations made under this Act;
(k)“State Government” or “Government” means the Government of Maharashtra.