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 Gujarat - Section

Section 2 in Gujarat Road Safety Authority Act, 2018

2. Definitions.

(1)In this Act, unless the context otherwise requires, -
(a)"accident" means any incident wherein on account of the use of a motor vehicle on a public road, death, bodily injury or damage is caused to any person or property, as the case may be;
(b)"Authority" means the Gujarat Road Safety Authority constituted under section 3;
(c)"Chairman" means the Chairman of the Authority or of the Executive Committee, as the case may be;
(d)"Enforcement officer" means the Enforcement Officer appointed under this Act and includes the Chief Enforcement Officer or, as the case may be, the Deputy or Regional Enforcement Officer;
(e)"Executive Committee" means the Executive Committee of the Authority constituted under section 8;
(f)"Fund" means the Gujarat Road Safety Fund constituted under section 10;
(g)"Local authority" means,-
(i)a Municipal Corporation constituted under the Gujarat Provincial Municipal Corporations Act, 1949,(Bombay LIX of 1949.);
(ii)a Municipality constituted under the Gujarat Municipalities Act, 1963,(Gujarat 34 of 1964.);
(iii)a Panchayat constituted under the Gujarat Panchayats Act, 1993,(Gujarat 18 of 1993.);
(h)"public road" shall include any road to which public have access ; and also the traffic island medians and footpath;
(i)"prescribed" means prescribed by rules made under this Act;
(j)"regulations" means the regulations made under section
(k)"Road Safety Commissioner" means any officer appointed by the State Government to perform the functions of the Commissioner of Road Safety under this Act and the rules made thereunder and includes a Joint Road Safety Commissioner and the Deputy Road Safety Commissioner;
(l)"State, District or City Road Safety Committee" means the State, District or, as the case may be, the City Road Safety Council or Committee constituted under section 215 of the Motor Vehicles Act, 1988,(59 of 1988.);
(m)"vehicle" means vehicles or motor vehicles as defined in the Motor Vehicles Act, 1988,(59 if 1988) and includes any device used or capable of being used for the carriage of movement of human beings, animals or goods;
(n)"victim" means a victim of an accident.
(2)Words and expressions used but not defined in this Act shall have meanings respectively assigned to them in the Motor Vehicles Act, 1988 and the Gujarat Motor Vehicles Tax Act, 1958,(Bom. LXV 1958.).