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 West Bengal Single Window System (Management, Control and Miscellaneous Provisions) Act, 2017

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"Agency" means single window agency, namely, Silpa Sathi established under the aegis of the West Bengal Industrial Development Corporation which is an incorporated body under the Companies Act, 2013, to provide services required for setting up industries and operating business in the State of West Bengal through Single Window System;
(b)"business" means an industrial undertaking or an enterprise or any other establishment, by whatever name called, going to be engaged or engaged in the manufacture or production of goods, or engaged in providing or rendering of any service or services;
(c)"competent authority" means any department or organization of the State Government including local bodies which are entrusted with the power and responsibilities to grant or issue clearances and/or incentives as per applicable Acts, rules, policies and schemes for setting up or commencement of operations of an enterprise in the State of West Bengal;
(d)"High Powered Committee" means a High Powered Committee constituted under section 3 to manage and control the Single Window System in the State of West Bengal;
(e)"investor" means any person who invests capital in any new business or in an existing business for expansion, modernization or diversification;
(f)"notification" means a notification published in the Official Gazette;
(g)"right to service" means right to obtain service as defined in clause (j) of section 2 of the West Bengal Right to Public Services Act, 2013;
(h)"services" means grant or issue of Permissions, approvals, certificates, enrolments, registrations, licences, allotments, consents, no objection certificates and includes incentives to be granted by any competent authority to set up and operate a business;
(i)"Single Window System" means a web-portal serving as a gateway for obtaining necessary services under the applicable Acts, rules, policies and schemes made thereunder from a single point in a time-bound manner;
(j)"State Government" means Government of West Bengal;
(k)"stipulated time limit" means maximum time to provide the service as defined in clause (m) of section 2 of the West Bengal Right to Public Services Act, 2013.