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 0] [Entire Act]

State of Arunachal Pradesh - Section

Section 2 in Arunachal Pradesh Heritage Act, 2015

2. Definitions.

- In this Act, unless the context otherwise requires-
(a)"Act" means the Arunachal Heritage Act, 2015.
(b)"Authority" means the Arunachal Pradesh Heritage Authority constituted under section 3.
(c)"Conservation" means protection, maintenance, preservation and restoration of heritage areas, heritage buildings and heritage precincts sites and shall include only such developmental activity that will enhance the heritage significance of the heritage within the framework of the Act ;
(d)"Development" with its grammatical connotations means the carrying out of building, engineering mining or other operations in or over or under, land or the making of any Material change, in any building or land or in the use of any building or change to heritage site including any material or structural change in or painting of any a heritage building, or in a heritage precinct or on a listed natural fracture and includes repair/renovation/alteration of any existing building, structure or erection or part of such building, structure or erection and reclamation, redevelopment and layout and sub-division of any land to develop shall be construed accordingly ;
(e)"Development right" means right to carry out development or to develop land or building or both and shall include the transferable development right in the form of right to utilize the floor area ratio of land utilizable either or the remainder of the land partially reserved for a public purpose or elsewhere, as may be provided in the heritage regulation as per the Master Plan ;
(f)"Floor area ratio" means the ratio derived by dividing the total covered area of all floors by the area of the plot ;
(g)"State Government" means the State Government of Arunachal Pradesh ;
(h)"Heritage areas" means those areas of archaeological or historic or architectural or aesthetic of scientific or environmental or cultural significance including natural features and sites of scenic beauty (hereinafter referred to as "listed areas" or "heritage areas" which are included in a list published by a notification in the Official Gazette, by the State Government from time to time ;
(i)"Heritage building" means and includes any building of one or more premises or any part thereof, of structure or artifact which requires conservation or preservation for historical or architectural or artistic or artisan or aesthetic or cultural environmental or ecological purpose and includes such portion of land adjoining such building or part thereof as may be required for fencing or covering or in any manner preserving the historical or architectural or aesthetic or cultural or environmental value of such building ;
(j)"Heritage precincts" means and includes spaces that require conservation or preservation for historical and architectural or aesthetics or cultural or environmental or ecological purpose and walls or other boundaries of a particular area or place or building which may enclose such space by an imaginary line drawn around it ;
(k)"Heritage sites" means those buildings, artifacts, structures, streets, area and precincts of historic of aesthetic or architectural or cultural or environmental significance (hereinafter referred to as "listed building" or "heritage buildings" and listed precinct or "heritage precincts") which are included in a list(s) published by notification in the Official Gazette, by the State Government from time to time ;
(l)"Listing" means archaeological or other systematic study or documentation of heritage site to reveal its history and other special features and shall include the recording and analysis of artifacts, features and other material necessary for the purpose of determining the heritage value or environmental significance ;
(m)"Owner" means and includes -
(i)a joint owner invested with power of management on his own behalf and other joint owners and successors in title of any such owner ; and
(ii)any manager or trustee exercising powers of management and the successor in office of any such manager or trustee ;
(n)" Prescribed" means prescribed by regulations made under this Act ;
(o)"Property" means both movable and immovable properties as the case may be.
(p)"Regulations" means a regulation made by the Authority under section 18 of this Act by notification in the Official Gazette ;
(q)"Section" means a section of this Act.