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]

NCT Delhi - Section

Section 2 in The Delhi Preservation Of Trees Act, 1994

2. Definitions.

-In this Act, unless the context otherwise requires,
(a)"Appellate Authority" means an authority appointed by the Government as appellate authority under this Act;
(b)"Deputy Conservator of Forests" means a forest officer in charge of a forest division and exercising jurisdiction over the area;
(c)"Secretary" means the Secretary of Forests, Government of the National Capital Territory of Delhi;
(d)"forest produce" includes-
(a)the following whether found in, or brought from, forest or not, that is to say :-
timber, charcoal, caoutchouc, catechu, wood-oil, resin, natural narnish, bark, lac, mahua flowers, mahua seeds, kuth and myrabolams, and
(b)the following when found in, or brought from, a forest, that is to say:
(i)trees and leaves, flowers and fruits, and all the other parts of produce and herein before mentioned, of trees,
(ii)plants not being trees (including grass, creepers, reeds and moss), and all parts or produce of such plants,
(iii)wild animals and skins, tusks, horns, bones, silk, cocoons, honey and wax, and all other parts or produce of animals, and
(iv)peat, surface soil, rock and minerals (including limestone, laterite, mineral oils, and oil products of mines or quarries);
(e)"Government" means the Government of the National Capital Territory of Delhi;
(f)"notification" means a notification published in the Official Gazette;
(g)"organisation" means any company (public or private) government or semi-government department, undertaking; board or local authority;
(h)"to fell a tree" with its cognate expression, means severing the trunk from the roots, uprooting the tree and includes bulldozing, cutting, girdling, lopping, pollarding, applying arboricides, burning or damaging a tree in any other manner;
(i)"tree" means any woody plant whose branches spring from and are supported upon a trunk or body and whose trunk or body is not less than five centimetres in diameter at a height of thirty centimetres from the ground level and is not less than one metre in height from the ground level;
(j)"Tree Officer" means a forest officer appointed as such by the Government for the purposes of this Act;
(k)"prescribed" means prescribed by rules made under this Act;
(l)words and expressions used in this Act and defined in the Indian Forest Act, 1927 (Central Act 16 of 1927), but not defined in this Act, shall have the meanings respectively assigned to them in that Act.