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 8] [Entire Act]

State of Karnataka - Section

Section 2 in Karnataka Urban Development Authorities Act, 1987

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Authority" means the Urban Development Authority constituted under section 3 ;
(b)"amenity" includes road, street, lighting, drainage, public works and such other conveniences as the Government may, by notification, specify to be an amenity for the purposes of this Act ;
(c)"betterment tax" means the tax payable under sections 20 and 21 in respect of an increase in the value of land resulting from the execution of a development scheme,
(d)"building" includes any structure or erection or part of a structure or erection which is intended to be used for residential, industrial, commercial or other purposes, whether in actual use or not ;
(e)"building operations" includes rebuilding operations, structural alterations or additions to buildings and other operations normally undertaken in connection with the construction of buildings ;
(f)"bye-laws" means bye-laws made by the Authority under this Act;
(g)"Chairman" means the Chairman of the Authority ;
(h)"civic amenity" means a market, a post office, a bank, a bus stand or a bus depot, a fair price shop, a milk booth, a school, a dispensary, a maternity home, a child care centre, a library, a gymnasium, a recreation centre run by the Government or local authority, a centre for educational, religious, social or cultural activities or philanthropic service run by a co-operative society or society registered under the Karnataka Societies Registration Act, 1960 (Karnataka Act 17 of 1960) or by a trust created wholly for charitable, educational or religious purposes, a police station, an area office or a service station of the local authority or the Karnataka Urban Water Supply and Drainage Board or the Karnataka Electricity Board and such other amenity as the Government may by notification specify ;
(i)"Commissior" means the Commissioner appointed under section 12;
(j)"development" with its grammatical variations means the carrying out of building engineering or other operations in or over or under land or the making of any material change in any building or land and includes planning and redevelopment ;
(k)"engineering operations" means formation or laying out of means of access to road ;
(l)"Government" means the State Government;
(m)"land" includes benefits arise out of land and things attached to the earth or permanently fastened to anything attached to the earth ;
(n)"local authority" means a municipal corporation or a municipal council constituted or continued under any law for the time being in force ;
(o)" means of access" includes any means of access whether private or public, for vehicles or for foot passengers and includes a road ;
(p)"regulation" means regulations made by the Authority under this Act;
(q)" street" includes any highway and any causeway, bridge, aqueduct, arch, road, lane, footway, square, court, alley or passage, whether a thoroughfare or not ;
(r)" to errect" in relation to any building includes,-
(i)any material alteration or enlargement of any building ;
(ii)the conversion by structural alteration into a place for human habitation of any building not originally constructed for human habitation;
(iii)the conversion into more than one place for human habitation of a building originally constructed as one such place ;
(iv)the conversion of two or more places of human habitation into a greater number of such places ;
(v)such alterations of a building which affect an alteration of its drainage or sanitary arrangements, or materially affect its security ;
(vi)the addition of any rooms, buildings, houses or other structures to any building ; and
(vii)the construction in a wall adjoining any street or land not belonging to the owner of the wall, or a door opening on to such street or land ;
(s)" urban area" means any local area which is within the jurisdiction of a local authority and includes such other area adjacent to the limits of the local authority as the Government may, from time to time, by notification specify;
(t)all other words and expressions used herein but not defined shall have meaning respectively assigned to them in the Bangalore Development Authority Act, 1976, (Karnataka Act 12 of 1976).