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 Karnataka - Section

Section 2 in The Karnataka Parks, Play-Fields And Open Spaces (Preservation and Regulation) Act, 1985

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Chief Controlling Authority" means in the case of the Cities of Bangalore, Belgaum, Gulbarga, Hubli-Dharwar, Mangalore and Mysore, the Government, and in other cases the Commissioner ;
(b)"Commissioner" means the Divisional Commissioner of the revenue division ;
(c)"executive authority" means the Chief Executive Authority of the local authority concerned who is vested with general executive powers under any law for the time being in force providing for the constitution of such local authority ;
(d)"Government" means the State Government ;
(e)"local authority" means a municipal corporation a municipal council, the Bangalore Development Authority, an improvement board, a sanitary board or a notified area committee or a town board constituted or continued under any law for the time being in force and such other authority as may be specified by the Government, by notification, as a local authority;
(f)"open space" means any land on which there are no buildings or of which not more than one twentieth part is covered with buildings and the whole or the remainder of which is used or meant for the purposes of recreation, air or light or set apart for civic amenity purposes ;
(g)"park" means a piece of land on which there are no buildings or of which not more than one twentieth part is covered with buildings, and the whole or remainder of which is laid out as a garden with trees, plants or flower beds or as a lawn or as a meadow and maintained as a place for the resort of the public for recreation, air or light ;
(h)"play-field" means a piece of land adopted for the purposes of play, game or sport and used by schools or colleges or clubs or general public and includes land set apart as a play-field by a local authority.