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 124] [Entire Act]

State of Telangana - Section

Section 2 in Telangana Municipal Corporations Act, 1994

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)'Corporation' means a Municipal Corporation deemed to have been constituted under section 3;
(b)'election authority' means such officer or authority as may be appointed by the State Election Commission to exercise such powers and to perform such functions in connection with the conduct of elections to the Municipal Corporations;
(c)'Finance Commission' means the Finance Commission constituted by the Governor under article 243-I of the Constitution of India;
(d)'larger urban area' means such area as the Governor may, having regard to the population of the area, the density of the population therein, the revenue generated for local administration, the percentage of employment in non-agricultural activities, the economic importance or such other factors as may be prescribed, specify by notification for the purposes of this Act;
(e)'Scheduled Castes' and 'Scheduled Tribes' shall have the meanings respectively assigned to them in clauses (24) and (25) of article 366 of the Constitution of India;
(f)'State Election Commission' means the State Election Commission constituted in pursuance of article 243-K of the Constitution of India;
(g)'Wards Committee' means a wards committee constituted under section 10;
(h)'words and expressions' used in this Act but not defined shall have the meanings assigned to them in the [Greater Hyderabad Municipal Corporation Act, 1955 (Act II of 1956)]. [Adapted in G.O.Ms.No.134, Municipal Administration & Urban Development (F2) Department, dated 13.10.2015.]