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 Kerala - Section

Section 2 in The Kerala Document Writers Scribes and Stamp Vendors Welfare Fund Act, 2012

2. Definitions.

- In this Act unless the context otherwise requires,
(a)"Board" means the Kerala Document Writers', Scribes' and Stamp Vendors' Welfare Fund Board constituted under section 9;
(b)"cessation of employment" means ceasing of employment of a licensee consequent to the cancellation or surrender of the licence obtained for doing the employment;
(c)"contribution" means the amount payable to the Welfare Fund by the members under sub-section (1) of section 4 and by the Government under sub-section (1) of section 26;
(d)"dependent" means wife or husband, minor sons, unmarried or widowed or divorced daughters, mentally or physically disabled children, father, mother who are solely dependent upon the member;
(e)"Document Writer" means a person having a licence who is engaged in the profession of preparing documents including 'enquiry as to title, preparation of draft deeds and engrossing the deed on stamp paper for registration as per the Kerala Document Writers' Licence Rules, 1960;
(f)"Fund" means the Kerala Document Writers', Scribes' and Stamp Vendors' Welfare fund constituted under sub-section (1) of section 3;
(g)"Government" means the Government of Kerala;
(h)"Inspector General of Registration" means the Inspector General of Registration of the Government of Kerala;
(i)"member" means a Document Writer or a Scribe or a Stamp Vendor, who has been admitted as a member of the Welfare fund under the provisions of this Act or who is continuing as a member of the Kerala Document Writers', Scribes' and Stamp Vendors' Welfare fund Scheme, 1991;
(j)"notification" means a notification published in the Kerala Gazette;
(k)"prescribed" means prescribed by rules made under this Act;
(l)"Registering Authority" means the District Registrar (General) of the district concerned;
(m)"Scheme" means the Kerala Document Writers', Scribes' and Stamp Vendors' Welfare fund Scheme framed under this Act;
(n)"Scribe" means a person who assists a Document Writer in the preparation of documents and who possesses a valid scribe licence to transcribe the documents to be presented for registration as defined in sub-rule (5) of rule 3 of the Kerala Document Writers' Licence Rules , 1960;
(o)"Secretary" means the Secretary of the Hoard constituted as per this Act;
(p)"stamp" means the Kerala Document Writers', Scribes' and Stamp Wendors' Welfare fund Stamp printed and distributed under section 24;
(q)"Stamp Vendor" means a person who has acquired a licence as per rule 35 of the Kerala Manufacture and Sale of Stamp Rules, 1960 and actively engaged in the profession of selling non-judicial stamps and stamp papers.