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 1] [Entire Act]

State of Karnataka - Section

Section 2 in Karnataka Urban Water Supply and Drainage Board Act, 1973

2. [ Definitions. [Sub section 1 to 34 substituted by Act 45 of 1981 w.e.f. 1.10.1981.]

- In this Act, unless the context otherwise requires, -
(1)"Board" means the [Karnataka] Urban Water Supply and Drainage Board constituted under section 4;
(2)"building" means a house, out-house, stable, latrine, urinal, shed, hut or any other structure, whether of masonry, bricks, wood, mud, metal or other material, but does not include any portable shelter;
(3)"bye-laws" means bye-laws made by the Board under this Act;
(4)"Chairman" means the Chairman of the Board;
(5)"committee" means any committee appointed under section 14;
(6)"communication pipe" means, -
(a)where the premises supplied with water abuts the street in which the main is laid, and the service pipe enters that premises otherwise than through the outer wall of a building on the street and has a stopcock placed in that premises and as near to the boundary of the street as is reasonably practicable, so much of the service pipe as lies between the main and that stopcock;
(b)in any other case, so much of the service pipe as lies between the main and the boundary of the street in which the main is laid, and includes the ferrule at the junction of the service pipe with the main, and also,-
(i)where the communication pipe ends at a stopcock, that stopcock; and
(ii)any stopcock fitted on the communication pipe between the end thereof and the main;
(7)"director" means a director of the Board and includes the Chairman and the Managing Director;
(8)"drain" includes sewer, tunnel, a culvert, a ditch, a channel and any other device for carrying off sewage, offensive matter, polluted water, waste water, rain water or subsoil water;
(9)"drainage" means the device for carrying off sewage, offensive matter, polluted water, waste water, rain water, or sub-soil water;
(10)"Executive Engineer" means the officer appointed by the Board to be the Executive Engineer and includes any officer placed in additional charge of the duties of the Executive Engineer;
(11)"Government" means the State Government;
(12)"land" includes benefits to arise out of land, things attached to the earth or permanently fastened to anything attached to the earth and rights created by law over any street;
(13)"licenced plumber" means a person licenced under the provisions of this Act as a plumber;
(14)"local area" means an area within the jurisdiction of a local authority;
(15)"local authority" means a municipal corporation, a municipal council, a sanitary board or a notified area committee constituted or continued under any law for the time being in force;
(16)"main" means a pipe laid 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;
(17)"occupier" includes, -
(a)any person who, for the time being, is paying or is liable to pay to the owner the rent or any portion of the rent of the land or building in respect of which such rent is paid or is payable;
(b)an owner in occupation of, or otherwise using his land or building;
(c)a rent free tenant of any land or building;
(d)a licensee in occupation of any land or building; and
(e)any person who is liable to pay the owner damages for the use and occupation of any land or building;
(18)"owner" includes a person who for the time being is receiving or is entitled to receive, the rent of any land or building whether on his own account or an account of himself and others or as an agent, trustee, guardian or receiver for any other person or who should so receive the rent or be entitled to receive it if the land or building or part thereof were let to a tenant;
(19)"premises" means any land or building or part of a building and includes,-
(a)the garden, ground and out-house, if any, appertaining to a building or part of a building; and
(b)any fittings affixed to a building or part of a building for the more beneficial enjoyment thereof;
(20)"regulation" means a regulation made under this Act;
(21)"scheme" means any scheme relating to drinking water and drainage and such matters incidental thereto and includes a draft scheme prepared for the above purpose;
(22)"service pipe" means so much of any pipe for supplying water from a main to any premises as is subject to water pressure from that main, or would be so subject but for the closing of some tap;
(23)"sewage" means night soil and contents of latrines, urinals, cesspools or drains, and polluted water from sinks, bathrooms, stables, cattle sheds and other like places and includes trade effluents and discharges from manufactories of all kinds;
(24)"sewer" means a closed conduit for carrying off sewage, offensive matter, polluted water, waste water or sub-soil water;
(25)"shed" means a slight or temporary structure for shade or shelter;
(26)"street" includes any way, road, lane, square, court, alley, gully, passage, whether a thoroughfare or not and whether built upon or not over which the public have a right of way and also the roadway or footway over any bridge or cause-way;
(27)"supply pipe" means so much of any service pipe as is not a communication pipe;
(28)"trade effluent" means any liquid either with or without particles of matter in suspension therein, which is wholly or in part produced in the course of any trade or industry carried on at trade premises, and in relation to any trade premises, means any such liquid as aforesaid which is so produced in the course of any trade or industry carried on at such premises, but does not include domestic sewage;
(29)"trade premises" means any premises used or intended to be used for carrying on any trade or industry;
(30)"trade refuse" means the refuse of any trade or industry;
(31)"trunk main" means a main constructed for the purpose of conveying water from a source of supply to a filter or reservoir or from one filter or reservoir to another filter or reservoir, or for the purpose of conveying water in bulk from one part of the limits of supply to another part of those limits, or for the purpose of giving or taking a supply of water in bulk;
(32)"water course" includes any river, stream or channel whether natural or artificial;
(33)"water fittings" includes pipes (other than mains), taps, cocks, valves, ferrules, meters, cisterns, baths and other similar apparatus used in connection with the supply and use of water;
(34)"water works" includes all lakes, tanks, streams, cisterns, springs, pumps, wells, reservoirs, aqueducts, water trucks, sluices, mains, culverts, pipes, hydrants, stand pipes and conduits and all lands, buildings, machinery, bridges and things used for or intended for the purposes of supplying water.]