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 1] [Entire Act]

State of Karnataka - Section

Section 2 in The Karnataka Marine Fishing (Regulation) Act, 1986.

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"arbitrator" means an officer not below the rank of a Deputy Director of Fisheries, authorised by the Government in this behalf, by notification in the Official Gazette, to exercise the powers conferred on and discharge the duties imposed upon the arbitrator by this Act for such area or areas as may be specified in the notification ;
(b)"appellate authority" means the appellate authority appointed by notification by the Government ;
(c)"appellate board" means an appellate board constituted under section 15;
(d)"authorised officer" means an officer not below the rank of an Assistant Director of Fisheries, authorised by the Government in this behalf, by notification in the official Gazette to exercise the powers conferred on, and discharge the duties imposed upon the authorised officer ;
(e)"fishing vessel" means ship or boat, whether or not fitted with mechanical means of propulsion, which is exclusively engaged in sea-fishing for profit and includes a country craft and canoe engaged in sea fishing ;
(f)"Government" means the State Government ;
(g)"port" means the space within such limits as may from time to time be defined by the Government, by notification in the official Gazette for the purposes of this Act ;
(h)"registered fishing vessel" means, -
(i)a fishing vessel registered under section 11 of the Marine Products Export Development Authority Act, 1972 (Central Act 13 of 1972) ; or
(ii)a fishing vessel registered under any other Central or State Act; for the time being in force ; or
(iii)a fishing vessel registered under section 8 ;
(i)"specified area" means such area in the sea along the entire coast line of the State, but not beyond territorial waters, as may be specified by the Government, by notification and different areas may be specified for different purposes or for different periods ;
(j)"State" means the State of Karnataka and includes the territorial waters along the entire coast line of the State.