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 Himachal Pradesh - Section

Section 2 in The Himachal Pradesh Requisition of Immovable Property Act, 1987

2.

In this Act, unless the context otherwise requires,:-
(a)"award" means any award of an arbitrator made under section 9;
(b)"competent authority" means any person or authority authorised by the Government, by notification in the Official Gazette, to perform the functions of the competent authority under this Act for such area as may be specified in the notification;
(c)"Government" means the Government of Himachal Pradesh;
(d)"landlord" means any person, who for the time being is receiving or is entitled to receive the rent of any premises, whether on his own account, or on account or on behalf or for the benefit of any other person, or as a trustee, guardian or receiver for any other person or who would so receive the rent or be entitled to receive the rent if the premises were let to a tenant;
(e)"Official Gazette" means the Rajpatra, Himachal Pradesh;
(f)the expression "person interested" in relation to any property includes all persons claiming or entitled to claim an interest in the compensation payable on account of the requisition of that property under this Act;
(g)"premises" means any building or part of a building and includes--
(i)the garden, grounds and out-houses, if any, pertaining to such building or part of the building; and
(ii)any fittings affixed to such building or part of the building for more beneficial enjoyment thereof;
(h)"prescribed" means prescribed by rules made under this Act;
(i)"property" means immovable property of every kind and includes any rights in or over such property; and
(j)"tenant" means any person by whom or on whose account rent is payable for any premises and includes such Sub-tenants and other persons as have derived title under the tenant under any law for the time being in force.