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 Jammu-Kashmir - Section

Section 2 in Jammu and Kashmir Compensatory Afforestation Fund Rules, 2018

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Jammu and Kashmir Forest (Conservation) Act, 1997 ;
(b)"Annual Plan of Operation" means the annual plan for physical activities and financial provisions approved by the State Authority which describes milestones, conditions for success and explains how a strategic annual plan will be put into operation during the financial year in given budgetary terms, and containing inter alia, brief description, estimated cost, basis for cost estimation, agency identified for execution and time schedule of each activity to be executed from State Fund during a year ;
(c)"Ad hoc Authority" means the Ad hoc Compensatory Afforestation Fund Management and Planning Authority constituted under the order dated the 5th May, 2006 of the Supreme Court in T. N. Godavarman Thirumulpad v. Union of India and Others, [Writ Petition (Civil) No. 202 of 1995] ;
(d)"Chairperson, State Authority" means the Chairperson of the governing body of the State Authority ;
(e)"Compensatory afforestation" means afforestation done in lieu of the diversion of forest land for non-forestry use under the Jammu and Kashmir Forest (Conservation) Act, 1997 ;
(f)"Environmental Services" includes-
(i)Provision of goods such as wood, non-timber forest products, fuel, fodder, water and provision of services such as grazing, tourism, wildlife protection and life support ;
(ii)regulating services such as flood moderation, carbon sequestration and health of soil, air and water regimes ;
(iii)Supporting such other services necessary for the production of ecosystem services, biodiversity, nutrient cycling and primary production including pollination and seed dispersal ;
(g)"Form" means a form appended to these rules ;
(h)"Government" means Government of Jammu and Kashmir ;
(i)"Net Present Value" means the quantification of the environmental services provided for the forest area diverted for non-forestry uses, as may be determined by an expert committee appointed by the Central Government from time to time in this regard ;
(j)"Penal Compensatory afforestation" means afforestation work to be undertaken over and above the compensatory afforestation specified in the guidelines issued under the Jammu and Kashmir Forest (Conservation) Act, 1997, in lieu of the extent of area over which non-forestry activities have been carried out without obtaining prior approval of the competent authority under the Act ;
(k)"Rules" means the Jammu and Kashmir Compensatory Afforestation Fund Rules, 2018 ;
(l)"State" means State of Jammu and Kashmir ;
(m)"State Authority" means the Jammu and Kashmir State Compensatory Afforestation Fund Management and Planning Authority constituted under these rules.
(n)"State Fund" means the Jammu and Kashmir State Compensatory Afforestation Fund established by the State under sub-rule (1) of rule 3 of these rules ;
(o)"Third Party monitoring " means monitoring and evaluation of works executed from State Fund by the parties which are external to a project's direct beneficiary chain and management structure having no conflict of interest on parameters of evaluation as determined by the State Authority over and above the baseline to assess whether desired social, environmental or other impacts are being achieved and undesirable impacts avoided ;
(p)"User agency" means any person, organization or company or Department of the Central Government or State Government making a request for diversion or denotification of forest land for non forest purpose or using forest land for non-forest purpose in accordance with the provisions contained in the Jammu and Kashmir Forest (Conservation) Act, 1997 and the rules made and guidelines issued, thereunder.
(q)"Working Plan" means the management plan of forest land prepared and approved by the competent authority in the State for sustainable management of forests and biodiversity ;
(2)The words and expression used and not defined in these rules but defined in the Jammu and Kashmir (Forest) Act, 1930, the Jammu and Kashmir Wildlife (Protection) Act, 1978, the Jammu and Kashmir Forest (Conservation) Act, 1997, and the Biological Diversity Act, 2002 and the rules made under these Acts, shall have the meanings respectively assigned to them in those Acts and rules.