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 2] [Entire Act]

State of Kerala - Section

Section 2 in Kerala Land Assignment Rules, 1964

2. Definitions.

- In these rules, unless the context otherwise requires-
(a)"Alienation" includes sale, gift, 2[bequest under a will], mortgage, hypothecation or lease,
(b)"assignee" means a person to whom land is assigned under these rules and includes his heirs or successors in interest.
(c)[ "Assignment" means transfer of land by way of registry and includes a lease and a grant of licence for the use of the land] [Substituted by G.O. (P) 687/67/RD dated 30-12-67 published in Kerala Gazette Extraordinary No. 244 dated 30-12-1967.]
(cc)[ "encroachment not considered objectionable" means encroachment on government land, which is available for assignment, by a person or family eligible to get land, or registry under these rules] [Inserted by G.O (P) 285/66/RD dated 17-5-1966 published in Kerala Gazette No.22 dated 31-5-1966.],
(cd)[ "beneficial enjoyment" means the enjoyment of land for purposes like providing approach road to the assignee's registered holding and protection of his watercourse, standing crops and buildings.] [Substituted by G.O. (P) 687/67/RD dated 30-12-67 published in Kerala Gazette Extraordinary No. 244 dated 30-12-1967.]
(d)"Family" includes a person, his wife or her husband, their children living with or dependent on them and also the parents who are solely dependent on such person.
(e)"Government lands" shall, for purposes of these rules, consist of lands belonging to Government and available for assignment as per lists prepared by the Revenue Department and approved by the competent authority under these rules and such other lands as may be set apart for purposes of these rules.
(f)[ "Hold" with its grammatical variations means to actually possess land] [Inserted by G.O. (P) 687/67/RD dated 30-12-67 published in Kerala Gazette Extraordinary No. 244 dated 30-12-1967.].
(g)[ "Scheduled Castes and Scheduled Tribes" means the Scheduled castes and Scheduled Tribes referred to in clauses (24) and (25) of Article 366 of the Constitution of India, and shall include converts to other religions from Scheduled Castes as well.] [Inserted by G.O. (P) 687/67/RD dated 30-12-67 published in Kerala Gazette Extraordinary No. 244 dated 30-12-1967.]
(h)"Tahsildar" means the Tahsildar in charge of a Taluk and includes a Special Tahsildar employed specially for land assignment work.
(i)"Village Officer" includes Village Assistant.