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]

Union of India - Section

Section 2 in The Bihar And Uttar Pradesh (Alteration Of Boundaries) Act, 1968

2. Definitions.

In this Act, unless the context otherwise requires,--
(a)"appointed day" means the day which the Central Government may, by [notification] [10-6-1970: vide Notifn No. G.S.R. 901, dated 9-6-1970, Gaz of India, Extn, Pt. II, Section 3 (i), p- 543. ] in the Official Gazette, appoint;
(b)"assembly constituency", "council constituency" and "parliamentary constituency" have the same meanings as in the Representation of the People Act, 1950 (43 of 1950.);
(c)"deep stream" , in relation to the river Ganga or the river Ghaghra, means the deep stream thereof as verified and agreed upon by the State Governments of Bihar and Uttar Pradesh after the 30th day of September of the year preceding the year in which the appointed day falls and before the 1st day of January of the year in which the appointed day falls and in default of agreement between the State Governments, as determined by such authority as may be specified by the Central Government;
(d)"fixed boundary" means the boundary line demarcated under the provisions of sub-section (2) of section 3 in relation to the river Ganga or the river Ghaghra, as the case may be;
(e)"law" includes any enactment, ordinance, regulation, order, bye-law, rule, scheme, notification or other instrument having the force of law in the whole or in any part of the State of Bihar or Uttar Pradesh;
(f)"notified order" means an order published in the Official Gazette;
(g)"prescribed" means prescribed by rules made under this Act;
(h)"sitting member", in relation to either House of Parliament or of the Legislature of a State, means a person who immediately before the appointed day is a member of that House;
(i)"transferred territories" means,--
(i)in relation to the State of Bihar, the territories transferred by this Act from that State to the State of Uttar Pradesh, and
(ii)in relation to the State of Uttar Pradesh, the territories transferred by this Act from that State to the State of Bihar;
(j)any reference to a district of a State shall be construed as a reference to the area physically comprised within that district immediately before the appointed day.