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 41] [Entire Act]

Union of India - Section

Section 2 in The Major Port Trusts Act, 1963

2. Definitions .-In this Act, unless the context otherwise requires,-

(a)"appointed day", in relation to a port, means the date on which this Act is made applicable to that port;
(aa)[ "Authority" means the Tariff Authority for Major Ports constituted under section 47-A;]
(b)"Board", in relation to a port, means the Board of Trustees constituted under this Act for that port;
(c)"Chairman" means the Chairman of a Board and includes the person appointed to act in his place under section 14;
(d)"Collector of Customs" has the same meaning as in the Customs Act, 1962;
(e)"Deputy Chairman" means [the Deputy Chairman, or, as the case may be, a Deputy Chairman of a Board] [ Substituted by Act 17 of 1982, Section 2, for " the Deputy Chairman of a Board" (w.e.f. 31.5.1982).] and includes the person appointed to act in his place under section 14;
(f)"dock" includes all basins, locks, cuts, entrances, graving docks, graving blocks, inclined planes, slipways, gridirons, moorings, transit-sheds, warehouses, tramways, railways and other works and things appertaining to any dock, and also the portion of the sea enclosed or protected by the arms or groynes of a harbour;
(g)"foreshore", in relation to a port, means the area between the high-water mark and the low-water mark relating to that port;
(h)"goods" includes livestock and every kind of movable property;
(i)"high-water mark", in relation to a port, means a line drawn through the highest points reached by ordinary springtides at any season of the year at the port;
[ Inserted by Act 29 of 1974, Section 3 (w.e.f. 1.2.1975).]
(ia)[ "immovable property" includes wharfage-rights and all other rights exercisable on, over, or in respect of any land, wharf, dock or pier;]
(j)"Indian Ports Act" means the Indian Ports Act, 1908 (15 of 1908);
(k)"land" includes the bed of the sea or river below high-water mark, and also things attached to the earth or permanently fastened to anything attached to the earth;
(l)"low-water mark", in relation to a port, means a line drawn through the lowest points reached by ordinary springtides at any season of the year at that port;
(m)"major port" has the same meaning as in the Indian Ports Act;
(n)"master", in relation to any vessel or any aircraft making use of any port, means any person having for the time being the charge or control of such vessel or such aircraft, as the case may be, except a pilot, harbour master, assistant harbour master, dock master or berthing master of the port;
(o)"owner", (i) in relation to goods, includes any consignor, consignee, shipper or agent for the sale, custody, loading or unloading of such goods; and (ii) in relation to any vessel or any aircraft making use of any port, includes any part-owner, character, consignee or mortgagee in possession thereof;
(p)"pier" includes any stage, stairs, landing place, hard, jetty, floating barge [, transhipper] [ Inserted by Act 17 of 1982, Section 2 (w.e.f. 31.5.1982).] or pontoon, and any bridges or other works connected therewith.
[Explanation.-For the purposes of this clause, "transhipper" means a floating craft or vessel, whether dumb or self-propelled, on which gears are provided for discharging cargo from a barge or wharf and loading it into a ship;] [Inserted by Act 17 of 1982, Section 2 (w.e.f. 31.5.1982). ]
(q)"port" means any major port to which this Act applies within such limits as may, from time to time, be defined by the Central Government for the purposes of this Act by notification in the Official Gazette, and, until a notification is so issued, within such limits as may have been defined by the Central Government under the provisions of the Indian Ports Act;
(r)"port approaches", in relation to a port, means those parts of the navigable rivers and channels leading to the port, in which the Indian Ports Act is in force;
(s)"Port Trust security" means debentures, bonds or stocks certificates issued by a Board in respect of any loan contracted by it under the provisions of this Act or issued by any other authority for the payment of which the Board is liable under this Act;
(t)"prescribed" means prescribed by rules or regulations made under this Act;
(u)"public securities" means-
(i)promissory notes, debentures, stocks or other securities of the Central Government or of any State Government:
Provided that securities, both the principal whereof and the interest whereon have been fully and unconditionally guaranteed by any such Government, shall be deemed, for the purposes of this clause, to be securities of such Government;
(ii)debentures or other securities for money issued by or on behalf of any municipal body, Improvement Trust or Port Trust under the authority of any law for the time being in force in India (including the Port Trust securities);
(v)"rate" includes any toll, due, rent, rate, fee or charge leviable under this Act;
(w)"regulations" means regulations made under this Act;
(x)"rules" means rules made by the Central Government under this Act;
(y)"Trustee", in relation to a port, means a member of the Board constituted for the port;
(z)[ "vessel" includes anything made for the conveyance, mainly by water, of human beings or of goods and a caisson;] [ Substituted by Act 29 of 1974, Section 3, for Clause (z) (w.e.f. 1.2.1975).]
(za)"wharf" includes any wall or stage and any part of the land or foreshore that may be used for loading or unloading goods, or for the embarkation or disembarkation of passengers and any wall enclosing or adjoining the same.