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 21] [Entire Act]

State of Kerala - Section

Section 2 in Kerala Private Forests (Vesting and Assignment) Act, 1971

2. Definitions.

- In this act, unless the context otherwise requires, -(a)"appointed day" means the 10th day of May, 1971;(b)"custodian" means the Chief Conservator of Forests of the state of Kerala or any other officer appointed by the Government, by notification in the Gazette, to exercise the powers and perform the functions of the custodian under this Act;(c)"owner", in relation to a private forest, includes a mortgagee, lessess or other person having right to possession and enjoyment of the private forest;(d)"person" includes a company, a religious or charitable institution of a public nature, a trust, a Hindu undivided family, a Marumakkathayam tarwad of tavazhi, an Aliyasanthana family or branch and a family governed by the Kerala Nambudiri Act, 1958 927 of 1958);(e)"prescribed" means prescribed by rules made under this Act;(f)"private forest" means -
(1)In relation to the Malabar district referred to in sub-section (2) of Section 5 of the state Reorganisation Act, 1956 (Central Act 37 of 1956) -
(i)any land to which the Mardras Preservation of Private Forests Act, 1949 (Madras Act XXVII of 1949), applied immediately before the appointed day excluding -
(A)lands which are gardens or nilams as defined in the Kerala Land Reforms Act, 1963 (1 of 1964);
(B)lands which are used principally for the cultivation of tea, coffee, cocoa, rubber, cardamom or cinnamon and lands used for any purpose ancillary to the cultivation of such crops or for the preparation of the same for the market.
Explanation. - Lands used for the construction of office buildings, godowns, factories, quarters for workmen, hospitals, schools and playgrounds shall be deemed to be lands used for purposes ancillary to the cultivation of such crops;
(C)lands which are principally cultivated with cashew or other fruit bearing trees or are principally cultivated any other agricultural crop and
sites of buildings and lands appurtenant to and necessary for the convenient enjoyment or use of , such buildings;any forest not owned by the Government, to which the Madras Preservation of Private Forests Act, 1949 did not apply, including waste lands which are enclaves within wooded areas.
(2)in relation to the remaining areas in the State of Kerala, any forest not owned by the Government, including waste lands which are enclaves within wooded areas.Explanation. - For the purposes of this clause, a land shall be deemed to be a waste land notwithstanding the existence thereon of scattered trees or shrubs;
(g)"Tribunal" means a Tribunal constituted under Section 7.