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 Goa - Section

Section 2 in The Goa Rehabilitation Board Act, 2006

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"adjoining area" means such area as may be specified to be an adjoining area under section 30;
(b)"appointed date" means such date as the Government may, by notification in the Official Gazette, appoint;
(c)"Board" means the Goa Rehabilitation Board established under Section 3 of this Act;
(d)"Board premises" means any premises belonging to or vesting in the Board, or taken on lease or otherwise by the Board or entrusted to the Board under this Act for the purposes of this Act;
(e)"building materials" means such commodities or articles as are specified to be building materials for the purposes of this Act, by notification by the Government;
(f)"Chairman" means the Chairman of the Board;
(g)"competent authority" means any person appointed by the Government to as competent authority to perform the functions of the competent authority under section 49;
(h)"co-operative society" means a society registered or deemed to be registered under the law relating to co-operative societies for the time being in force in this State;
(i)"rehabilitation scheme" means a rehabilitation scheme framed under this Act and includes any improvement thereof;
(j)"Government" means the Government of Goa;
(k)"land" includes benefits arising out of land and things attached to the earth or permanently fastened to anything attached to the earth;
(l)"member" means a member of the Board and includes the Chairman thereof;
(m)"local authority" means a municipal council or a municipal corporation or a village panchayat or a planning and development Authority constituted under any law for the time being in force in the State of Goa;
(n)"notification" means a notification published in the Official Gazette;
(o)"premises" means any land or building or any part thereof and includes-
(i)garden, ground and out house, if any, appertaining to such building or to any part thereof and
(ii)any fittings affixed to such building or to any part of a building for more beneficial enjoyment thereof;
(p)" prescribed" means prescribed by rules or regulations made under this Act;
(q)"rent" means the amount payable to the Board in respect of the occupation of any Board premises and includes the charges for water and electricity used or consumed in the premises;
(r)"Secretary" means the Secretary of the Board;
(s)"State" means the State of Goa;
(t)"Year" means the financial year;
(u)"displaced person" means any person including any member of his family, who on account of force majeure, or any development scheme framed by the Government or local authority, or eviction on the ground of unauthorized residential occupation on Government lands or for such other cause has been, or may be, rendered shelterless from his house where such person had a fixed habitation.