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 Odisha - Section

Section 2 in The Orissa Water Supply and Sewerage Board Act, 1991

2. Definitions.

- In this Act, unless the context otherwise requires -
(a)"Board" means the Orissa Water Supply and Sewerage Board established under Section 3;
(b)"bye-laws" means bye-laws made under that Act;
(c)"cess-pool" includes a settlement tank or other tank to receive or dispose of foul matters from any premises;
(d)"Chairman" means the Chairman of the Board;
(e)"communication pipe" means any pipe or system of pipes, alongwith all fittings thereto; by means of which water is supplied to any premises from the main and includes a connection pipe, service pipe, meter or other fittings;
(f)"connection pipe" means any water pipe from a ferrule to stopcock connecting the main of the local body or the Board, as the case may be, with the service pipe;
(g)"consumer" means any person getting the benefit of any water supply or sewerage service from the local body or Board, as the case may be;
(h)"domestic sewerage" means waste water from residential premises, boarding and loading houses, hostels, hotels, public places, offices and all such establishments as are not a part of any trade or industry, and arising out of personal and normal human activities such as drinking, bathing, ablution, washing and cooling;
(i)"drain" means a sewer, tunnel, pipe, ditch, gutter or channel or any cistern, flush-tank, septic tank or other device for carrying off or treating sewage, offensive matter, polluted water, sullage, waste water or sub-soil water and includes any culvert, ventilation shaft or pipe or other appliances or fittings connected with such drain and any ejectors, compressed air mains, sealed sewage mains and special machinery or apparatus for raising, collecting, spelling or removing sewage of offensive matter from any lilace;
(j)"ferrule" means a ferrule connecting the connection pipe with the main;
(k)"local area" means the area falling within the jurisdiction of a local body;
(l)"local body" means a Municipality or Notified Area constituted under the Orissa Municipal Act, 1950;
(m)"main" means a pipe laid by the local body or the Board, 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 pipe;
(n)"member" means a Member of the Board and includes the Chairman and the Vice-Chairman of the Board;
(o)"Member Secretary" means the Member Secretary of the Board;
(p)"non-official Member" means a Member not being an ex officio Member;
(q)"occupier" in relation to any premises means the following, namely:
(i)any person for the time being paying or liable to pay rent or any portion thereof to the owner in respect of those premises; or
(ii)an owner who is in occupation of those premises; or
(iii)a tenant of those premises who is exempt from payment of rent; or
(iv)a licensee who is in occupation of those premises; or
(v)any person, who is liable to pay damages to the owner in respect of use and occupation of those premises;
(r)"Orissa Public Health Engineering Organisation" means the Organisation functioning under the Housing & Urban Development Department of Orissa;
(s)"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 arid includes-
(i)an agent or trustee who receives such rent on account of the owner; or
(ii)an agent or trustee who receives the rent of, or is entrusted with the management of any premises devoted to religious or charitable purposes; or
(iii)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; or
(iv)a mortgagee-in-possession;
(t)"premises" means any land or building or any part of building;
(u)"prescribed" means prescribed by Rules made under this Act;
(v)"private street", "public street" and "street" in relation to any local area, shall have the meaning assigned to them in the Law relating to the local body having jurisdiction over that local area;
(w)"regulations" means regulations made under this Act;
(x)"rules" means rules made under this Act;
(y)"service pipe" means any pipe other than the connection pipe beyond the stop-cock by means of which is supplied to any premises;
(z)"sewage" means night-soil and other contents of water closets, latrines, privies, urinals, cesspools or drains and polluted water from sinks, bath rooms, stables and other like places and includes trade effluents;
(z-1) "sewer" means a closed conduit for carrying sewage, offensive matter, polluted water, waste water or sub-soil water;(z-2) "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;(z-3) "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;(z-4) "trade effluent" means any liquid either with or without parties of matter 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;(z-5) "water connection" includes,-
(i)any tank, cistern, hydrant, stand-pipe, meter or tap situated on any private property and connected with a main or o he pipe belonging to the local body or the board, as the case may be; and
(ii)the water pipe connecting such a tank, cistern, hydrant standpipe, meter or tap with such main or pipe;
(z-6) "water-supply" means a system of providing water to a community for meeting its requirement for drinking and other domestic uses, industrial use, recreation and various public uses;(z-7) "water works" includes water channel (including stream, lake, spring, river, canal, well, other under ground water source, pump, galleries, reservoir, cistern, tank), duct whether covered or open, treatment units sluice, supply main culvert, engine, water truck, hydrants, stand-pipe, conduit 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.