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]

NCT Delhi - Section

Section 2 in THE DELHI URBAN ART COMMISSION ACT, 1973

2. Definitions.—In this Act, unless the context otherwise requires,—

(a)“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 ornot;
(b)“building operations” includes rebuilding operations, structural alterations of, or additions to,
buildings and other operations normally undertaken in connection with the construction of buildings;
(c)“Commission” means the Delhi Urban Art Commission established under section 3;
(d)“Delhi” means the Union territory of Delhi;
(e)“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 materialchange in any building or land and includes re-development;
(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)“local body” means the Delhi Municipal Corporation established under the Delhi Municipal
Corporation Act, 1957 (66 of 1957), the New Delhi Municipal Committee constituted under thePunjab Municipal Act, 1911 (Punjab Act III of 1911), as in force in Delhi, the Delhi DevelopmentAuthority constituted under the Delhi Development Act, 1957 (61 of 1957), or any other localauthority concerned with urban development of Delhi;
(h)“member” means a member of the Commission and includes its Chairman;
(i)“public 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 a public amenity for the purposes of this Act;
(j)“regulation” means a regulation made under this Act by the Commission;
(k)“rule” means a rule made under this Act by the Central Government