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 Arunachal Pradesh - Section

Section 2 in Arunachal Pradesh Water Resources Regulatory Authority Act, 2006

2. Definitions.

(1)In this Act, unless the context otherwise requires -
(a)"Aggregate Bulk Water Entitlement" means an aggregate of Entitlements issued to a group or association of Water User Entities for the purpose of joint management of the Bulk Water Entitlements ;
(b)"Allocation" means the portion or percentage of an Entitlement declared annually or seasonally by the Prescribed Authority to be made available to the holder of an Entitlement based upon the availability of water for the period within the sub-basin, river basin , project or storage facility for that season or year; and during water crisis or scarcity on the principle of proportionate entitlement.
(c)"Authority" means the Arunachal Pradesh Water Resources Regulatory Authority established under section 3;
(d)"Board" means the State Water Board constituted under section 15;
(e)"Bulk Water Entitlement" shall mean the volumetric entitlement to a share of the surface water resources produced by a project, river system or storage facility, for a specific category or Categories of Use, and deliverable within a specific period of time as specifically provided in the order granting the Entitlement;
(f)"Category of Use" shall mean use of water for different purposes, such as for domestic, agricultural irrigation , agro-based industries, industrial or commercial, environmental, etc., and includes such other purposes as may be prescribed;
(g)"Chairperson" means the Chairperson of the Authority;
(h)"Council" means the State Water Council constituted under section 16 ;
(i)"Entitlement" means any authorisation by any river basin agency to use the water for the purposes of this Act;
(j)"Government" or "State Government" means the Government of Arunachal Pradesh.
(k)"Governor" means the Governor of Arunachal Pradesh.
(l)"Individual Water Entitlement" means any authorization by the Authority to use the water other than Bulk Water Entitlement or an Aggregate Bulk Water Entitlement;
(m)"Integrated State Water Plan " means a water plan approved by the State Water Council;
(n)"Irrigation Project" means a project constructed to provide irrigation facilities to the land situated in the command area in accordance with the project reports and orders in this regard, as revised from time to time ;
(o)"Member" means a Member of the Authority and includes the Chairperson;
(p)"Prescribed" means prescribed by the rules made under this Act;
(q)"Prescribed Authority" means any authority at various levels within the water resource management system that has been duly authorised by the Authority to determine and declare, on an annual or seasonal basis, the quota or amount of water available within a system for use as an allocated percentage of the entitlements duly issued by the Authority;
(r)"Project Level Entity" means a group of all Water User Entities, from a common supply source within a water resources project;
(s)"Quota" means a volumetric quantity of water made available to an Entitlement holder, which is derived by multiplying an Entitlement by the annual or seasonal allocation percentage;
(t)"Regulations" means regulations made by the Authority under this Act:
(u)"River basin Agency" means any River basin Development Corporations operating in the River basin or otherwise includes the Government Authorities as specified by the Government, from time to time, -
(v)"Selection Committee" means a Selection Committee constituted under section 5;
(w)"State" means the State of Arunachal Pradesh;
(x)"State Water Policy" means the Water Policy of the State;
(y)"Sub-Basin" means a hydrologic unit or hydrologic sub-unit of a river basin within the State;
(z)"Sub-surface entitlement" means an individual or Bulk Water Entitlement to a volumetric quantity of water to be extracted in the command area of the irrigation project from a tube well, bore well or other well or by any other means of extraction of sub-surface water, or a group or field or wells duly and legally permitted, registered and constructed in accordance with standards prescribed by the Authority;
(za)"Utility" means any Water User Entity responsible for the management, treatment and distribution of domestic or municipal water supplies (including water use for Industries);
(zb)"Volumetric" means a measurement of water on the basis of volume as per the norms of the Bureau of Indian Standard ;
(zc)"Water User Entity" means any Water User's Association, Utility, Industrial User's Association, other User's Association, or any other group (or individual) which is authorised by the Authority to receive and utilize a water Entitlement;
(zd)"Water User's Association" means a Water User's Association formed at the minor level or above, which represents the users of irrigation water from that segment of any project, canal or natural flow storage system;
(2)Words and expressions used and not defined in this Act but defined in various irrigation or water resources related Acts in the State shall have the meanings respectively assigned to them in those Acts.