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 West Bengal - Section

Section 2 in The West Bengal Slum Areas (Improvement And Clearance) Act, 1972

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"Calcutta Metropolitan District" means the area described as such in the Schedule to the Calcutta Metropolitan Planning Area (Use and Development of Land) Control Act, 1965;
(b)"hut" means any structure, no substantial part of which, excluding the walls up to a height of fifty centimetres above the floor level, is constructed of masonry, reinforced concrete, ferroconcerte, cemented brick work, steel, iron or other metal or any combination thereof or prefabricated materials;
(c)"intermediary" means a proprietor, a tenure-holder, a lessee or a sub-lessee or holder of any other tenancy interest in land, whether liable to pay rent or not, but does not include a thika tenant;
(d)"notification" means a notification published in the Official Gazette;
(e)"occupier", in relation to any land, hut or other structure, includes -
(i)any person who, for the time being, is paying, or liable to pay, to the owner, the rent or any portion of the rent thereof,
(ii)an owner in occupation of, otherwise using, such land, hut or other structure,
(iii)a rent-free tenant,
(iv)any person who is a licensee in occupation, and
(v)any person who is liable to pay to the owner damages for the use and occupation of such land, hut or other structure;
(f)"owner", in relation to a land, hut or other structure, includes any person who is receiving or is entitled to receive the rent of such land, hut or other structure on his own account or on behalf of himself and others or as agent or trustee, or who would so receive the rent or be entitled to receive it if the land, hut or other structure were let to a tenant;
(g)"prescribed" means prescribed by rules made under this Act;
(h)"prescribed authority" means -
(i)in respect of any area within the Calcutta Metropolitan District, -
(a)unless otherwise specified by the State Government, the Calcutta Metropolitan Development Authority constituted under section 3 of the Calcutta Metropolitan Development Authority Act, 1972, or
(b)such local authority, having jurisdiction over any slum within such area, as the State Government may, on the recommendation of the Calcutta Metropolitan Development Authority, specify,
(ii)in respect of any other area, the local authority having jurisdiction over the area or any other authority, empowered by the State Government by notification, to perform the functions of the prescribed authority under this Act in such area;
(i)"slum area" means the area declared as such by the State Government under section 3;
(j)"thika tenant" has the same meaning as in the Calcutta Thika Tenancy Act, 1949.