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 Rajasthan - Section

Section 2 in Rajasthan Special Economic Zones Act, 2015

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"access infrastructure" means the infrastructure in the form of connecting road, power supply line and water supply pipe line upto the Sez;
(b)"Approval Committee" means the Approval Committee constituted under Section 13 of the Central Sez Act;
(c)"Board of Approval" means the Board of Approval constituted under sub-Section (1) of Section 8 of the Central Sez Act;
(d)"Central Government" means the Government of India;
(e)"Central Sez Act" means the Special Economic Zones Act, 2005 (Central Act No. 28 of 2005);
(f)"Central Sez Rules" means the Special Economic Zones Rules, 2006 made by the Central Government under the provisions of the Central Sez Act;
(g)"Co-Developer" means a person who, or a State Government which, has been granted by the Central Government a letter of approval as Co-Developer under the provisions of the Central Sez Act;
(h)"Developer" means a person who, or a State Government which, has been granted by the Central Government a letter of approval under the provisions of the Central Sez Act and includes a Co-Developer;
(i)"Development Commissioner" means the Development Commissioner appointed by the Central Government for one or more Sezs under the provisions of the Central Sez Act;
(j)"Domestic Tariff Area", for the purposes of this Act, means the whole of India but does not include the areas of the Special Economic Zone;
(k)"infrastructure facilities" means industrial, commercial or social infrastructure or other facilities necessary for the development of a Sez or the infrastructure facilities which may be prescribed by the Central Government under the Central Sez Act or such other facilities as may be prescribed;
(l)"prescribed" means prescribed by the rules made under this Act;
(m)"processing area" means the area within the Zone approved by the Central Government or any authority specified by it under the provisions of the Central Sez Act;
(n)"person" includes an individual, whether resident in India or outside India, a Hindu undivided family, a co-operative society, a company, whether incorporated in India or outside India, a firm, proprietary concern, or an association of persons or body of individuals, whether incorporated or not, local authority and any agency, office or branch owned or controlled by such individual. Hindu undivided family, co-operative society, association, body, authority or company;
(o)"Rajasthan State Industrial Development and Investment Corporation Limited" means the Rajasthan State Industrial Development and Investment Corporation Limited, a company registered under the Companies Act, 1956 (Central Act No. 1 of 1956);
(p)"rules" means the rules made under this Act;
(q)"schedule" means the Schedule of this Act;
(r)"Sez Development Committee" means the Special Economic Zone Development Committee constituted under Section 5;
(s)"Special Economic Zone" or "Sez" or "Zone" means each Special Economic Zone (including Free Trade and Warehousing Zone) notified under the provisions of the Central Sez Act and includes an existing Special Economic Zone;
(t)"State Approval Committee" means the State Approval Committee constituted under Section 4;
(u)"State Government" means the Government of the State of Rajasthan;
(v)"transferee" means a person to whom any land or building in the Zone is transferred in any manner whatsoever, under this Act and includes his successors and assignees;
(w)"Unit" means a Unit set up by an entrepreneur in a Special Economic Zone and includes an existing Unit, an Offshore Banking Unit and a Unit in an International Financial Services Centre, whether established before or established after the commencement of this Act; and
(x)all other words and expressions used and not defined in this Act but defined in the Central Sez Act and Central Sez Rules shall have the meanings respectively assigned to them in the said Act and rules.