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 2] [Entire Act]

Greater Bengaluru City Corporation -

Section 2 in Bangalore Water Supply and Sewerage Act, 1964

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)'Bangalore Metropolitan Area' means the area of the Bangalore District urban and includes such other areas adjacent thereto as the State Government may by notification from time to time specify;
(2)'Board' means the Bangalore Water Supply and Sewerage Board constituted under this Act;
(3)'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;[( 3A) "bye-laws" means bye-laws made by the Board under this Act;] [Inserted by Act 6 of 1966 w.e.f. 17.3.1966.]
(4)'Chief Engineer' means the officer appointed or authorised by the Board to perform the functions of the Chief Engineer under this Act and includes an officer placed in additional charge of the duties of the Chief Engineer;
(5)'City of Bangalore' means the City of Bangalore as defined in the City of Bangalore Municipal Corporation Act, 1949 (Mysore Act 69 of 1949);
(6)'communication pipe' means,-
(a)where the premises supplied with water abut on the part of the street in which the main is laid, and the service pipe enters those premises otherwise than through the outer wall of a building on the street and has a stopcock placed in those premises and as near to the boundary of that 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)'Corporation' means the Municipal Corporation of the City of Bangalore;
(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)'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;
(10)'licensed plumber' means a person licensed under the provisions of this Act as a plumber;
(11)'main' means a pipe laid [x x x] [Omitted by Act 6 of 1966 w.e.f. 17.3.1966.] 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;
(12)'notification' means a notification published in the official Gazette;
(13)'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 to the owner damages for the use and occupation of any land or building;
(14)'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 on 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;
(15)'premises' means any land or building or part of a building and includes,-
(a)the garden, ground and out-houses, 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;
(16)'prescribed' means prescribed by rules or regulations as the case may be made under this Act;
(17)'prescribed officer' means the officer prescribed by regulations made under this Act;
(18)'regulations' means regulations made by the Board under this Act;
(19)'rules' means rules made by the State Government under this Act;
(20)'Sanitary Engineer' means the officer appointed by the Board to be the Sanitary Engineer and includes any officer placed in additional charge of the duties of the Sanitary Engineer;
(21)'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;
(22)'sewage' means night soil and other 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;
(23)'sewer' means a closed conduit for carrying off sewage, offensive matter, polluted water, waste water or sub-soil water;
(24)'shed' means a slight or temporary structure for shade or shelter;
(25)'street' includes any way, road, lane, square, court, alley, gully, passage, whether a throughfare 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 causeway;
(26)'supply pipe' means so much of any service pipe as is not a communication pipe;
(27)'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 industry carried on at those premises, but does not include domestic sewage;
(28)'trade premises' means any premises used or intended to be used for carrying on any trade or industry;
(29)'trade refuse' means the refuse of any trade or industry;
(30)'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;
(31)'vehicle' includes a carriage, cart, van, dray, truck, hand-cart, bicycle, cyclerikshaw, auto-rikshaw, motor vehicle and every wheeled conveyance which is used or is capable of being used on a street;
(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-Supply Engineer' means the officer appointed by the Board to be the Water-Supply Engineer, and includes any officer placed in additional charge of the duties of the Water Supply Engineer;
(35)'water works' includes all lakes, tanks, streams, cisterns, springs, pumps, wells, reservoirs, aqueducts, water trucks, sluices, mains, pipes, culverts, hydrants, stand pipes and conduits and all lands, buildings, machinery, bridges and things used for, or intended for the purpose of, supplying water.