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 Karnataka - Section

Section 2 in Karnataka Regularisation of Unauthorised Constructions in Urban Areas Act, 1991

2. Definitions .

- In this Act, unless the context otherwise requires,-
(1)"Authority" means,-
(i)the Bangalore Development Authority constituted under the Bangalore Development Authority Act, 1976 (Karnataka Act 12 of 1976) ; or
(ii)an Urban Development Authority constituted under the Karnataka Urban Development Authorities Act, 1987 (Karnataka Act 34 of 1987); or
(iii)an Improvement Board established under the Karnataka Improvement Boards Act, 1976 (Karnataka Act 11 of 1976);
(1A)[ "Competent Authority" means a Competent Authority appointed under section 6.] [Inserted by Act 27 of 1995 w.e.f. 3.6.1995]
(2)"construction" means any permanent structure;
(3)"family" in relation to a person means an individual, wife or husband, as the case may be, of such individual and their unmarried minor children;
(4)"permanent structure" means any building whether of masonry, bricks, wood, mud, metal or any other materials whatsoever;
(5)"revenue site" means a site formed without approval under the relevant law relating to town and country planning or the erection of building on land which has not been diverted in accordance with section 95 of the Karnataka Land Revenue Act, 1964 (Karnataka Act 12 of 1964);
(6)[ x x x] [Omitted by Act 27 of 1995 w.e.f. 3.6.1995]
(7)"unauthorised construction" means any construction made without obtaining a building licence, or after obtaining a building licence which is issued in violation of any law relating to town and country planning or erection of building; [and includes land appurtenant thereto not exceeding maximum extent as may be prescribed.] [Inserted by Act 9 of 1994 w.e.f. 1.8.1992]
(8)"urban area" means,-
(i)any area within the limits of a City Municipality or a Town Municipality declared under the Karnataka Municipalities Act, 1964 (Karnataka Act 22 of 1964);
(ii)any urban area within the limits of an Improvement Board established under the Karnataka Improvement Boards Act, 1976 (Karnataka Act 11 of 1976);
(iii)the Bangalore Metropolitan area as defined in the Bangalore Development Authority Act, 1976 (Karnataka Act 12 of 1976);
(iv)any urban area as defined in the Karnataka Urban Development Authorities Act, 1987 (Karnataka Act 34 of 1987); and
-includes such other area adjacent to the aforesaid area as the State Government may, by notification, specify.