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 Rajasthan - Section

Section 2 in Rajasthan Highway Fee (Determination of Rates and Collection) Rules, 2015

2. Definitions.

(1)In these rules, unless the context otherwise requires, -
(a)"Act" means the Rajasthan Road Development Act, 2002 (Act. No. 5 of 2002);
(b)"base year" means the period from 1.4.2015 to 31.3.2016;
(c)"bypass" means a section of the state highway bypassing a town or city;
(d)"concessionaire" means a person with whom an agreement has been entered into under Section 5 of the Act;
(e)"elevated, highway" means any section of state highway raised above ground level through support of piers or columns;
(f)"executing authority" means the Rajasthan State Highways Authority or an officer or authority notified by the State Government in this behalf;
(g)"expressway" means a state highway having a divided carriageway with control of access thereto and suitable for high speed traffic;
(h)"financial year" means the year commencing on the 1st day of April of a year and ending on 31st day of March of the succeeding year;
(i)"gross vehicle weight" in respect of any vehicle means the total weight of the vehicle and load certified and registered by the registering authority as permissible for that vehicle under the Motor Vehicles Act, 1988 (Central Act No. 59 of 1988);
(j)"lane" means a lane forming part of the main carriageway and having a minimum width of three meters and fifty centimeters;
(k)"mechanical vehicle" means any vehicle driven under its own power including a motor vehicle as defined under the Motor Vehicles Act, 1988(Central Act No. 59 of 1988);
(l)"notification" means a notification published in the Official Gazette;
(m)"public private partnership project" or "PPP project" means a project relating to section of state highway, permanent bridge, bypass or tunnel, as the case may be, for which an agreement is entered into with a concessionaire;
(n)"public, funded project" means a project which is not a PPP project, as defined in clause (m) above and includes a PPP project in respect of which the agreement has expired;
(o)"State" means the State of Rajasthan; and
(p)"toll plaza" means any building, structure or booth made for collection of fee.
(2)Words and expressions used herein and not defined but defined in the Act shall have the meanings respectively assigned to them in the Act.