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 41] [Entire Act]

NCT Delhi - Section

Section 2 in The Delhi Development Authority Act, 1957

2. Definitions.

- In this Act, unless the context otherwise requires-(a)"amenity" includes road, water supply, street lighting, drainage, sewerage, public works and such other convenience as the Central Government may, by notification in the Official Gazette, specify to be an amenity for the purposes of this Act;(b)"building" includes any structure or erection or part of a structure or erection which is intended to be used for residential, industrial, commercial or other purposes, whether in actual use or not;(c)"building operations" includes rebuilding operations, structural alterations of or additions to buildings and other operations normally undertaken in connection with the construction of buildings;(d)"development" with its grammatical variations means the carrying out of building, engineering, mining or other operations in, on, over or under land or the making of any material change in any building or land and includes redevelopment;(e)"development area" means any area declared to be a development area under sub-section (1) of section 12;(f)"engineering operations" includes the formation or laying out of means of access to a road or the laying out of means of water supply;(g)"means of access" includes any means of access whether private or public, for vehicles or for foot passengers, and includes a road;(h)"regulation" means a regulation made under this Act by the Delhi Development Authority constituted under section 3;(i)"rule" means a rule made under this Act by the Central Government;(j)"to erect" in relation to any building includes-(i)any material alteration or enlargement of any building,(ii)the conversion by structural alteration into a place for human habitation of any building not originally constructed for human habitation,(iii)the conversion into more than one place for human habitation of a building originally constructed as one such place,(iv)the conversion of two or more places of human habitation into a greater number of such places,(v)such alterations of a building as affect an alteration of its drainage or sanitary arrangements, or materially affect its security,(vi)the addition of any rooms, buildings, houses or other structures to any building, and(vii)the construction in a wall adjoining any street or land not belonging to the owner of the wall, of a door opening on to such street or land;(k)"zone" means anyone of the divisions in which Delhi may be divided for the purposes of development under this Act; and
(1)[ the expression "land" shall have the meaning assigned to it in section 3 of the Land Acquisition Act, 1894 (1 of 1894).] [Substituted by Act No. 56 of 1963 (retrospectively)]