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 Uttar Pradesh - Section

Section 2 in The U.P. Tendu Patta (Vyapar Viniyaman) Adhiniyam, 1972

2. Definitions.

- In this Act, unless the context otherwise requires-
(a)"agent" in relation to a unit, means an agent appointed under Section 4 in respect of such unit;
(b)"unit" means a unit, constituted under Section 3;
(c)"tenure-holder" means a bhumidhar, sirdar, asami, Government lessee or other Government grantee;
(d)"grower of tendu leaves" means-
(i)in respect of tendu leaves grown on land which is for the time being vested in and held by the State Government or constituted as a reserved forest or protected forest under the Indian Forest Act, 1927 (Act XIV of 1927)- the State Government.
(ii)in respect of tendu leaves grown on land which is for the time being vested in and held by a Gaon Sabha or other local authority- such Gaon Sabha or other local authority;
(iii)in respect of tendu leaves grown on land which is for the time being held by a tenure-holder- such tenure holder;
(iv)in respect of tendu leaves grown on land which is for the time being held by a mortgagee in possession or tenant or lessee on behalf of the State Government or such Gaon Sabha, local authority or tenure-holder as aforesaid- such mortgagee in possession, tenant or lessee, as the case may be;
(v)in respect of tendu leaves grown on land which is for the time being in the custody of a receiver appointed by a court or by some other authority in exercise of a power conferred by law- such receiver;
(vi)in respect of tendu leaves of on land which is for the time being held by any other person- such person;
(e)"appointed day" in relation to any area, means the day on which this Act comes into force in that area;
(f)[ "year" means the year beginning on the first day of January] [Substituted by U.P. Act 6 of 1973, Section 3.];
(g)"prescribed" means prescribed by rules made under this Act;
(h)words and expressions used but not defined in this Act, and defined in the Indian Forest Act, 1927 (Act XIV of 1927), shall have the meanings assigned to them in that Act.