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 Uttar Pradesh - Section

Section 2 in U.P. Plastic and Other Non-Biodegradable Garbage Regulation Act, 2000

2. Definition.

- In this Act,-
(a)"bio-degradable garbage" means the garbage or waste material capable of being decomposed or destroyed by bacteria or other living beings;
(b)"food" means any article used as food or drink for human consumption and includes drug, water, milk, milk product, meat, fish, fruit, vegetable, any article which ordinarily enters into, or is used in the composition, or preparation of, human food and any flavouring matter Or condiments;
(c)"house gully" means a passage ox strip of land constructed, set apart or uttlized for the purpose of serving as a drain or of affording access, to a latrine urinal, cesspool or other receptacle for (Sic) or other polluted matter, to persons employed in the cleansing thereof or in the removal of such matter therefrom;
(d)"local authority" means a Municipal Corporation, a Municipal Council, a Nagar Panchayat, a Zila Panehayat, a Kshettra Panchayat or a Gram Panchayat constituted, under any law for the time being in force;
(e)"market" includes any place where persons assemble for sale or purchase of meat, fish, fruits, vegetable, food or any other edible or non-edible articles or goods for human use or consumption;
(f)"non-bio-degradable garbage" means the garbage or waste material which is not bio-degradable garbage and includes plastic;
(g)"occupier"includes-
(i)any person who, for the time being, is Paying, or is liable to pay, to the owner, the rent or any portion of the rent of the land or building in respect of which such rent is paid or is Payable;
(ii)an owner in occupation of, or otherwise using his land or building;
(iii)a rent free tenant of any land or building;
(iv)any person Who is liable to pay to the owner damages for the use or occupation of any land or building; or
(v)a licensee in occupation of any land or building;
(h)"owner" means--
(i)when used with reference to any premises, the person who receives the rent of the said premises or, who would be entitled to receive the rent thereof if the premises were let and includes,-
(a)an agent or trustee who receive such rent on account of, the owner;
(b)an agent or trustee who receives the rent of, or is entrusted with or is concerned with any premises devoted to religious or charitable purposes;
(c)a receiver, sequestrator or manager appointed by any court of competent jurisdiction to have the charge of, or to exercise the rights of an owner of the said premises; and
(d)a mortgagee in possession.
(ii)when used with reference to any animal, vehicle or boat, includes the person for the time being in charge of the animal, vehicle or boat;
(i)"place" means any land or building or part of a building and includes the gardens, ground and out-houses, if any, pertaining to a building or part of building;
(j)"place open to public view" includes any private, place or building monument, fence or balcony visible to a person being in, or passing along any public place;
(k)"Plastic" means a synthetic polymeric substance and includes any material specified in the Schedule;
(l)"Public Analyst" means the person appointed or recognised to be the Government Analyst in relation to any environmental laboratory established or recognised in the State, under the provisions of the Environment (Protection) Act, 1986;
(m)"public place" means any place which is open to use a and enjoyment of the public whether it is actually used or enjoyed by the public or not and includes a road, street, market, house gully or way, whether a thoroughfare or not, and any other place to which public are granted access or have a right to resort or over which they have a right to pass.