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 3 in Rajasthan Urban Land (Certification of Titles) Act, 2016

3. Definitions.

- In this Act, unless the context otherwise requires, -
(i)"abadi", "abadi area" or "abadi land" means an area or land defined as such in clause (b) of section 103 of the Rajasthan Land Revenue Act, 1956 (Act No. 15 of 1956);
(ii)"agriculture" means agriculture as defined in clause (2) of section 5 of the Rajasthan Tenancy Act, 1955 (Act No. 3 of 1955);
(iii)"certificate" means the certificate of title issued by the Certification Authority under section 25;
(iv)"Certification Authority" means the Urban Land Title Certification Authority appointed under section 21;
(v)"Clear" means the Rajasthan Computerized Land Evaluation and Administration of Records, a central system of electronic data storage established and maintained, in the manner as may be prescribed;
(vi)"DLC rates" mean the rates determined from time to time by the District Level Committee constituted by the State Government under clause (b) of sub-rule (1) of rule 2 of the Rajasthan Stamp Rules, 2004 for the purpose of levying Stamp Duty on instruments;
(vii)"fraud" shall have the same meaning as assigned to it under section 17 of the Indian Contract Act, 1872 (Central Act No. 9 of 1872);
(viii)"instrument" shall have the same meaning as assigned to it in section 3 of the Transfer of Property Act, 1882 (Central Act No. 4 of 1882);
(ix)"land" means the land which is not let or held for agricultural purposes;
(x)"misrepresentation" shall have the same meaning as assigned to it under section 18 of the Indian Contract Act, 1872 (Central Act No. 9 of 1872);
(xi)"premises" mean any land or building described as such in any record prepared under this Chapter or in any other previously existing record;
(xii)"survey" includes identification of boundaries and all other operations antecedent to, or connected with, survey;
(xiii)"title holder" means the person who holds title of the urban land in accordance with law and who is issued a certificate of title under and in accordance with the provisions of this Act;
(xiv)"Tribunal" means the Tribunal constituted under section 34;
(xv)"urban area" means -,
(i)the area of a Municipality constituted under the Rajasthan Municipalities Act, 2009 (Act No. 18 of 2009);
(ii)the area under Rajasthan Urban Improvement Act, 1959 (Act No. 35 of 1959);
(iii)the area within "Jaipur Region" as defined in clause (8) of section 2 of the Jaipur Development Authority Act, 1982 (Act No. 25 of 1982);
(iv)the area within "Jodhpur Region" as defined in clause (8) of section 2 of the Jodhpur Development Authority Act, 2009 (Act No. 2 of 2009);
(v)the area within "Ajmer Region" as defined in clause (2) of section 2 of the Ajmer Development Authority Act, 2013 (Act No. 39 of 2013); and
(vi)the area of a body or authority declared as urban body under sub-clause (vii) of clause (xvi).
(xvi)"urban body" means -
(i)a Municipality constituted under the Rajasthan Municipalities Act, 2009 (Act No. 18 of 2009);
(ii)an Urban Improvement Trust constituted under the Rajasthan Urban Improvement Act, 1959 (Act No. 35 of 1959);
(iii)the Jaipur Development Authority constituted under the Jaipur Development Authority Act, 1982 (Act No. 25 of 1982);
(iv)the Jodhpur Development Authority constituted under the Jodhpur Development Authority Act, 2009 (Act No. 2 of 2009);
(v)the Ajmer Development Authority constituted under the Ajmer Development Authority Act, 2013 (Act No. 39 of 2013);
(vi)the Rajasthan Housing Board constituted under the Rajasthan Housing Board Act, 1970 (Act No. 4 of 1970); and
(vii)any other body or authority which may be notified by the State Government as an urban body for the purposes of this Act; and
(xvii)"urban land" means the land situate in urban area of an urban body except agriculture land.