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 3] [Entire Act]

State of Manipur - Section

Section 2 in Manipur Land Revenue and Land Reforms Act, 1960

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Administrator" means the Administrator of the Union territory of Manipur;
(b)"agriculture" includes horticulture, the raising of annual or periodical crops or garden produce, dairy farming, poultry farming, stock breeding and grazing and pisciculture;
(c)"basic holding" means land used for agricultural purposes which is equal to 2.5 acres in area;
(d)"commencement of this Act", in relation to any provision, means the date specified in respect of that provision in a notification under sub-section (3) of section 1;
(e)"competent authority", in relation to any provision, means any officer appointed by the Administrator to be the competent authority for the purposes of that provision;
(f)"deputy commissioner" means the deputy commissioner of the district and includes any officer appointed by the Administrator to exercise and perform all or any of the powers and functions of a deputy commissioner under this Act;
(g)"family", except in Chapter XI, means, in relation to a person, the wife or husband of such person, his children, grand-children, parents and brothers, and in the case of a joint Hindu family, any member of such family;
(h)"family holding" means land used for agricultural purposes which is equal to 7.5 acres in area;
(i)"Government" means the Central Government;
(j)"hill areas" means such areas in the hill tracts of the Union territory of Manipur as the Administrator may, by notification in the Official Gazette, declare to be hill areas;
(k)"holding" means a parcel of land separately assessed to land revenue;
(l)"improvement" , in relation to any land, means any work which materially adds to the value of the land and which is suitable to the land and consistent with the character thereof, and includes-
(i)the construction of tanks, wells, water channels and other works for the storage, supply and distribution of water for agricultural purposes or for the use of man and cattle employed in agriculture;
(ii)the construction of works for the drainage of land or for the protection of land from floods or from erosion or from other damage by water;
(iii)the preparation of land for irrigation;
(iv)the conversion of one-crop into two-crop land;
(v)the reclaiming, clearing, enclosing, levelling or terracing of land used for agricultural purposes;
(vi)the erection on land or in the immediate vicinity thereof otherwise than on the village site, of a building or house for the occupation of the tenant, his family and servants or of a cattle shed, a storehouse or other construction for agricultural purposes or of any building required for the convenient or profitable use or occupation of the land; and
(vii)the renewal or reconstruction of any of the foregoing works or such alterations therein or additions thereto as are not of the nature of ordinary repairs;
(m)"land owner" , in relation to any land, means a person who acquires rights of ownership in respect of such land under sub-section (1) of section 99 and includes the successors-in-interest of such person;
(n)"minor" means a person who is deemed not to have attained majority under the Indian Majority Act, 1875 (9 of 1875);
(o)"Official Gazette" means the Manipur Gazette;
(p)"pay" , "payable" , and "payment" , used with reference to rent, include "deliver", "deliverable" and "delivery" ;
(q)"person under disability" means-
(i)a widow;
(ii)a minor;
(iii)a woman who is unmarried or who, if married, is divorced or judicially separated from her husband or whose husband is a person falling under (iv) or (v);
(iv)a member of the Armed Forces of the Union;
(v)a person incapable of cultivation by reason of physical or mental disability;
(r)"personal cultivation" with its grammatical variations and cognate expressions means cultivation by a person on his own account-
(i)by his own labour, or
(ii)by the labour of any member of his family, or
(iii)by servants or by hired labour on wages payable in cash or in kind but not as a share of produce under his personal supervision or the personal supervision of any member of his family;
Explanation I. - Land shall not be deemed to be cultivated under the personal supervision of a person unless such person or member resides in the village in which the land is situated or in a nearby village, within a distance to be prescribed, during the major part of the agricultural season;Explanation II. - In the case of a person under disability, supervision by a paid employee on behalf of such person shall be deemed to be personal supervision;
(s)"prescribed" means prescribed by rules made under this Act;
(t)"public purpose" includes a purpose connected with settlement of land with cultivators, tenants ejected as a result of resumption, landless agricultural workers or co-operative farming societies;
(u)"rent" means whatever is lawfully payable, in cash or in kind or partly in cash and partly in kind, whether as a fixed quantity of produce or as a share of the produce, on account of the use or occupation of land or on account of any right in land but shall not include land revenue;
(v)"tenant" means a person who cultivates or holds the land of another person under an agreement, express or implied, on condition of paying therefor rent in cash or in kind or delivering a share of the produce and includes a person who cultivates or holds land of another person on payment of "lousal" or under the system generally known as 'bhag', 'adhi' or 'barga';
(w)"village" means any tract of land which before the commencement of this Act was recognised as or was declared to be a village under any law for the time being in force or which may after such commencement be recognised as a village at any settlement or which the Administrator may, by notification in the Official Gazette, declare to be a village;
(x)"year" means the agricultural year commencing on such date as the Administrator may, in the case of any specified area, by notification in the Official Gazette, appoint.