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 100] [Entire Act]

State of Karnataka - Section

Section 3 in Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978

3. - Definitions

(1)In this Act, unless the context otherwise requires,-
(a)"bank" means,-
(i)a co-operative society (including a co-operative bank);
(ii)the Reserve Bank of India constituted under the Reserve Bank of India Act, 1934;
(iii)a banking company as defined in the Banking Regulation Act, 1949;
(iv)the State Bank of India constituted under the State Bank of India Act, 1955;
(v)a subsidiary bank as defined in the State Bank of India (Subsidiary Banks) Act, 1959;
(vi)a corresponding new bank constituted under section 3 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970;
(vii)the Agricultural Refinance and Development Corporation constituted under the Agricultural Refinance Co-operation Act, 1963;
(viii)the Karnataka State Agro-Industries Corporation, a company incorporated under the Companies Act, 1956;
(ix)the Agricultural Finance Corporation Limited, a company incorporated under the Companies Act, 1956;
(x)any other financial institution owned or controlled by the Government or the Central Government and notified by the Government as a bank for the purpose of this Act;
(b)"granted land" means any land granted by the Government to a person belonging to any of the Scheduled Castes or the Scheduled Tribes and includes land allotted or granted to such person under the relevant law for the time being in force relating to agrarian reforms or land ceilings or abolition of inams, other than that relating to hereditary offices or rights and the word "granted" shall be construed accordingly;
(c)"Government" means the Government of Karnataka;
(d)"Scheduled Castes" and "Scheduled Tribes" shall have the meanings respectively assigned to them in the Constitution;
(e)"transfer" means a sale , gift, exchange, mortgage (with or without possession), lease or any other transaction not being a partition among members of a family or a testamentary disposition and includes the creation of a charge or an agreement to sell, exchange, mortgage or lease or enter into any other transaction.
(2)Words and expressions not defined in this Act shall have the meaning assigned to them in the Karnataka Land Revenue Act, 1964.