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 3] [Entire Act]

State of Rajasthan - Section

Section 2 in The Rajasthan Housing Board Act, 1970

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)"adjoining area" means such area as may be specified to be an adjoining area under section 28 of this Act;
(2)"Board" means the Rajasthan Housing Board constituted under section 4 of this Act;
(3)"Board premises" means any premises belonging to, or vesting in, the board or taken on lease by the Board or any premises which is entrusted to, or in the possession or control of, the Board for the purposes of this Act;
(4)"building materials" means such commodities or articles as are specified by the State Government by notification to be building materials for the purposes of this Act;
(5)"bye-laws" means bye-laws made under section 54 of this Act;
(6)"Chairman" means the Chairman of the Board;
(7)"Committee" means any committee appointed under section 19 of this Act;
(8)"Government or State Government" means the Government of the State of Rajasthan;
(9)"Housing Commissioner" means the Housing Commissioner of the Board;
(10)"Housing Scheme" means a housing scheme framed under the Act and includes a scheme for the development of land required for the purposes of the scheme;
(11)"land" includes benefits to arise out of land and things attached to the earth or permanently fastened to anything attached to the earth;
(12)"local authority" includes a Municipal Board established under section 7 of the Rajasthan Municipalities Act. 1959 (Act 38 of 1959), a Panchayat established under section 3 of the Rajasthan Panchayat Act, 1953 (Act 21 of 1953) or a Panchayat Samiti or a Zila Parishad respectively constituted under section 7 and 42 of the Rajasthan Panchayat Samitis and Zila Parishads Act, 1959 (Act 37 of 1959);Explanation. - The expression "Municipal Board", wherever used in this Act, shall be deemed to include a Municipal Corporation, a Municipal Council or any other Municipal authority;
(13)"master plan" means the master plan prepared and approved for any urban area in accordance with the provisions of Chapter II of the Rajasthan Urban Improvement Act, 1959 (Act 35 of 1959);
(14)"member" means the Chairman and other members of the Board;
(15)"notification" means a notification published in the Official Gazette;
(16)"premises" means any land or building or part of a building and includes,-
(i)the gardens, grounds and out-houses, if any, appertaining to such building or part of a building; and
(ii)any fittings affixed to such building or part of a building for the more beneficial enjoyment thereof;
(17)"prescribed" means prescribed by rules:
(18)"programme" means the annual housing programme prepared by the Board under this Act;
(19)"regulations" means regulations made under section 53 of the Act;
(20)"rules" means rules made under section 52 of this Act;
(21)"Secretary" means the Secretary of the Board;
(22)"Trust" means an Improvement Trust established under section 8 of the Rajasthan Urban Improvement Act, 1959 (Act 35 of 1959);
(23)"year" means the year commencing on the 1st day of April and ending on the 31st day of March.