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 4] [Entire Act]

State of Rajasthan - Section

Section 2 in The Rajasthan Urban Improvement Act, 1959

2. Interpretation.

(1)In this Act, unless there is something repugnant in the subject or context,-
(i)"amenity" includes read, water supply, street-lighting, drainage, sewerage, public works and such other convenience as the State Government may, by notification in the Official Gazette, specify to be normally an amenity for all or any of the purposes of this Act;
(ii)"building" includes any structure or erection or part of a structure or erection which is intended to be used for residential, industrial, commercial or other purpose, whether in actual use or not;
(iii)"building operations" includes rebuilding operations, structural alterations of or additions to buildings and other operations undertaken in connection with the construction of buildings;
(iv)"Chairman" means the Chairman of a Trust;
[(iv-a) "Collector" means the Collector of a district and includes an Additional Collector appointed to a district as well as any officer specially appointed by the State Government to perform the functions and exercise the powers of a Collector under this Act;] [Added by Rajasthan Act 10 of 1973. dated 28-3-1973, w.e.f. 2-12-1972.]
(v)"Engineering operations" includes the formation or laying out of means of access to a road or the laying out of means of water-supply, electricity or drainage;
(vi)"improvement" 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 [or making provision for any amenity in, on, over or under any building or land] [Inserted by Rajasthan Act 10 of 1973. dated 28-3-1973. w.e.f. 2-12-1972.] and includes re-improvement;
(vii)"master plan" means the master plan prepared and approved for any urban area in accordance with the provisions of Chapter II;
(viii)"Trustee" means a member of a Trust, including its Chairman, appointed or elected, under and in accordance with the provisions of section 9;
(ix)the expression 'land' and the expression 'person interested' have the meanings respectively assigned them in section 3 of the Rajasthan Land Acquisition Act, 1953 (Rajasthan Act 24 of 1953);
(x)"urban area" means the urban area notified under section 3 or, as the case may be, under section 8;
(xi)"zone" means any one of the divisions in which an urban area may be divided for the purposes of improvement under this Act;
(xii)all references to anything done, required, authorised, permitted, forbidden or punishable, or to any power vested under this Act, shall include anything done, required, authorised, permitted, forbidden or punishable or any power vested-
(a)by any provision of this Act; or
(b)by any rule or scheme made under the provision of this Act; or
(c)under any provision of the Municipal law for the time being in force which the Trust has by virtue of this Act power to enforce;
(xiii)[ "former trust" means anybody, by whatsoever name designated, whether statutory or non-statutory and whether corporate or otherwise, functioning in any area within the State immediately before the establishment of an Improvement Trust under this Act for such area for the improvement or development thereof.] [Added by Rajasthan Act 6 of 1962, dated 21-4-1962, w.e.f. 30-12-1961.]
(2)All words and expressions not defined in this Act have, wherever used therein, the same meanings as are assigned to them by the Municipal law for the time being in force:Provided that the expression "Municipal Board" wherever used in this Act shall be deemed to include a Municipal Corporation, a Municipal Council or any other Municipal authority.