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 3] [Entire Act]

British India - Section

Section 3 in The Northern India Canal And Drainage Act, 1873

3. Interpretation- clause.-

In this Act, unless there be something repugnant in the subject or context:-
(1)" canal" includes.
(a)all canals, channels and reservoirs constructed, maintained or controlled by the State Government for the supply or storage of water;
(b)all works, embankments, structures, supply and escape channels connected with such canals, channels or reservoirs;
(c)all water- courses as defined in the second clause of this section;
(d)any part of a river, stream, lake or natural collection of water, or natural drainage- channel, to which the State Government has applied the provisions of Part II of this Act;" Water- course."-
(2)" water- course" means any channel which is supplied with water from a canal, but which is not maintained at the cost of the State Government, and all subsidiary works belonging to any such channel:
(3)" drainage- work" includes escape-channels from a canal, dams, weirs, embankments, sluices, groins and other works for the protection of lands from flood or from erosion, formed or maintained by the State Government under the provisions of Part VII of this Act, but does not include works for the removal of sewage from towns;
(4)" vessel" includes boats, rafts, timber and other floating bodies;
(5)" Commissioner" means a Commissioner of a division, and includes any officer appointed under this Act to exercise all or any of the powers of a Commissioner;
(6)" Collector" means the head revenue- officer of a district, and includes a Deputy Commissioner or other officer appointed under this Act to exercise all or any of the powers of a Collector;"
(7)" Canal- officer" means an officer appointed under this Act to exercise control or jurisdiction over a canal or any part thereof;"
(i)Superintending Canal- officer" means an officer exercising general control over a canal or portion of a canal;
(ii)Divisional Canal- officer" means an officer exercising control over a division of a canal;
(iii)Sub- divisional Canal- officer" means an officer exercising control over a sub- division of a canal;
(8)" district" means a district as fixed for revenue purposes.