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 Uttar Pradesh - Section

Section 2 in The U.P. Water Supply and Sewerage Act, 1975

2. Definitions.

- In this Act, unless the context otherwise requires -
(1)"cesspool" includes a settlement tank or other tank to receive or dispose of foul matters from any premises;
(2)"communication pipe" means any pipe or system of pipes along with 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;
(3)"connection pipe" means any water pipe from a ferrule to stop-cock connecting the main of the local body, Jal Sansthan or Nigam, as the case may be, with the service pipe;
(4)"consumer" means any person getting the benefit of any water supply or sewerage service from the local body, Jal Sansthan or the Nigam, as the case may be;
(5)"domestic sewage" means waste water from residences, boarding and lodging houses, hostels, hotels, public places, offices and all other 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 cooking;
(6)"drain" includes a sewer, tunnel, pipe, ditch, gutter or channel or a cistern, flush-tank, septic tank, or other device for carrying off or treating sewage, offensive matter, polluted water, sullage waste-water or sub-oil water, and also 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, expelling or removing sewage or offensive matter from any place;
(7)"ferrule" means a ferrule connecting the connection pipe with the main;
(8)"General Manager" means General Manager of a Jal Sansthan appointed under clause (c) of sub-section (2) of Section 20;
(9)"Jal Sansthan", means a local authority constituted by the State Government under Section 18 to perform its functions under this Act in one or more local areas;
(10)"Local Self-Government Engineering Department" and "Community Development Department" means the departments with these names under the State Government;
(11)"local area" means the area falling within the jurisdiction of a local body;
(12)"local body" means a Nagar Mahapalika, Municipal Board, Town Area Committee, Notified Area Committee, Zila Parishad, Kshettra Samiti, or a Gaon Sabha;
(13)"main" means a pipe laid by the local body, Jal Sansthan or Nigam, 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;
(14)"Managing Director" means a Managing Director of Nigam, appointed under clause (a) of sub-section (2) of Section 4;
(15)"Nigam" means the Uttar Pradesh Jal Nigam established under Section 3;
(16)"occupier" in relation to any premises includes the following -
(a)any person for the time being paying or liable to pay rent or any portion thereof to the owner in respect of those premises;
(b)an owner who is in occupation of those premises;
(c)a tenant of those premises who is exempt from payment of rent;
(d)a licensee who is in occupation of those premises; and
(e)any person, who is liable to pay damages to the owner in respect of use and occupation of those premises;
(17)"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, and includes -
(a)an agent or trustee who receives such rent on account of the owner;
(b)an agent or trustee who receives the rent of, or is entrusted with the management of, any premises devoted to religious or charitable purposes;
(c)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; and
(d)a mortgagee-in-possession;
(18)"premises" means any land or building;
(19)"prescribed" means prescribed by rules;
(20)"prescribed authority" means any authority appointed by the State Government, by notification in the Gazette, to perform all or any of the functions of the prescribed authority;
(21)"private street", "public street" and "street" in relation to any local area, have the same meanings as in law relating to the local body having jurisdiction over that local area;
(22)"regulations" means regulations made under this Act;
(23)"rules" means rules made under this Act;
(24)"service pipe" means any pipe other than the connection pipe beyond the stop-cock by means of which the water is supplied to any premises;
(25)"sewage" means night-soil and other contents of water closets, latrines, privies, urinals, cess-pools, or drains, and polluted water from sinks, bathrooms, stables, and other like places, and includes trade effluent;
(26)"sewer" means a closed conduit for carrying sewage, offensive matter, polluted water, waste water or sub-soil water;
(27)"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, its effluent, sludge, gas and other end products;
(28)"stock-cock" means a stop-cock fitted at the end of connection pipe away from the main for the purpose of switching off and regulating the water supply to any premises
(29)"trade effluent" means any liquid either with or without particles of matters 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;
(30)"water connection" includes -
(a)any tank, cistern, hydrant, stand-pipe, meter or tap, situated on any private property and connected with a main or other pipe belonging to Jal Sansthan; and
(b)the water pipe connecting such a tank, cistern, hydrants, stand-pipe, meter or tap, with such main or pipe;
(31)"water supply" means a system of providing water to a community for meeting its requirement for drinking and other domestic uses, industry, recreation and various public uses;
(32)"waterworks" includes water channel (including stream, lake, spring, river or canal, 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.