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 1] [Entire Act]

State of West Bengal - Section

Section 2 in The West Bengal Heritage Commission Act, 2001

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"building" includes any structure or erection or part of a structure or erection which is intended to be used for residential, industrial, commercial, cultural or other purposes, whether in actual use or not;
(b)"building operations" includes rebuilding operations, structural alterations of, or additions to, buildings, or other operations normally undertaken in connection with the construction of buildings;
(c)"Commission" means the West Bengal Heritage Commission established under section 3;
(d)"development" with its grammatical variations means the carrying out of building, engineering, mining or other operations in, on, over or under, land or the making of any material change in any building or land, and includes re-development;
(e)"engineering operations" includes the formation or laying out of means of access to a road or the laying out of means of water supply or drainage;
(f)"heritage building" means any building of one or more premises or any part thereof which requires preservation and conservation for historical, architectural, environmental or cultural importance, and includes such portion of the land adjoining such building or any part thereof as may be required for fencing or covering or otherwise preserving such building, and also includes the areas and buildings requiring preservation and conservation for the purpose as aforesaid under sub- clause (ii) of clause (a) of sub-section (4) of section 31 of the West Bengal Town and Country (Planning and Development) Act, 1979, monuments of heritage importance, as defined in clause (i) of this section, precincts or such other sites commonly considered for heritage importance;
(g)"local authority" means any Municipal Corporation established under any West Bengal Act or Municipality under the West Bengal Municipal Act, 1993 or any Panchayat constituted under the West Bengal Panchayat Act, 1973;
(h)"member" means a member of the Commission, and includes its Chairperson;
(i)"monuments of heritage importance" means any building, structure, erection, monolith, monument, mound, tumulus, tomb, place of interment, cave, sculpture, inscription on an immovable object or any part or remains thereof, or any site, which the State Government, by reason of it heritage association, considers it necessary to protect against destruction, injury, alteration, mutilation, defacement, removal, dispersion or falling into decay;
(j)"notification" means a notification published in the Official Gazette;
(k)"prescribed" means prescribed by rules made by the State Government;
(l)"public amenity" includes road, water supply, street lighting, drainage, sewerage, public works, or such other convenience as the State Government may, by notification in Official Gazette, specify to be a public amenity for the purposes of this Act;
(m)"regulation" means a regulation made under this Act;
(n)"rule" means a rule made by the State Government under this Act.