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 45] [Entire Act]

State of Karnataka - Section

Section 2 in Karnataka Industrial Areas Development Act, 1966

2. Definitions.

- In this Act, unless the context otherwise requires, -
(1)"amenity" includes road, supply of water or electricity, street lighting, drainage, sewerage, conservancy, and such other convenience, as the State Government may, by notification specify to be an amenity for the purposes of this Act;
(2)"Board" means the Industrial Areas Development Board established under this Act;
(3)"building" means 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;
(4)"Deputy Commissioner" means the Deputy Commissioner of the district concerned, and includes any officer specially appointed by the State Government to perform the functions of a Deputy Commissioner under this Act;
(5)"development" with its grammatical variations means the carrying out of levelling, digging, building, engineering, quarrying or other operations in, on, over or under land, or the making of any material change in any building or land, and includes re-development; and "to develop" shall be construed accordingly;
(6)"industrial area" means any area declared to be an industrial area by the State Government by notification which is to be developed and where industries are to be accommodated 1[and industrial infrastructural facilities and amenities are to be provided]1 and includes, an industrial estate;
(7)"industrial estate" means any site selected by the State Government where factories and other buildings are built for use by any industries or class of industries;
(7a)[ "industrial infrastructural facilities" means facilities which contribute to the development of industries established in industrial area such as research and development, communication, transport, Banking, Marketing, Technology parks and Townships for the purpose of establishing trade and tourism centres; and any other facility as the State Government may by notification specify to be an industrial infrastructural facility for the purposes of this Act.] [Sub-section (7a) inserted by Act 11 of 1997 w.e.f. 18.8.1997.]
(8)"notification" means a notification published in the official Gazette'
(9)"premises" means any land or building or part of a building and includes,-
(i)the garden, 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;
(10)"prescribed" means prescribed by rules made under this Act;
(11)the expression "land" and the expression "person interested" shall have the meanings respectively assigned to them in section 3 of the Land Acquisition Act, 1894 (Central Act 1 of 1894).