Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 33 docs - [View All]
Bombay Environmental Action ... vs State Of Maharashtra And Others on 4 December, 1998
In Re: Noise Pollution - ... vs Unknown on 18 July, 2005
Akhil Bharat Goseva Sangh vs State Of A.P.& Ors on 29 March, 2006
Bijayananda Patra And Ors., Etc. vs District Magistrate, Cuttack And ... on 17 September, 1999
Free Legal Aid Cell Shri Sugan ... vs Govt. Of Nct Of Delhi And Others on 23 July, 2001

User Queries
[Complete Act]
Central Government Act
Section 2 in Water (Prevention And Control Of Pollution) Act, 1974
2. Definitions. In this Act, unless the context otherwise requires,-
(a) " Board" means the Central Board or State Board;
(b) 2[ The Central Board" means the Central Pollution Control Board Constituted under section 3;
(c) " members" means a member of a Board and includes the chairman thereof;
(d) 1[ " occupier", in relation to any factory or premises, means the person who has control over the affairs of the factory or the premises, and includes, in relation to any substance, the person in possession of the substance.
(dd) 2[ " outlet" includes any conduit pipe or channel, open or closed carrying sewage or trade effluent or any other holding arrangement which causes, or is likely to cause, pollution;]
(e) " pollution" means such contamination of water or such alteration of the physical, chemical or biological properties of water or such discharge of any sewage or trade effluent or of any other liquid, gaseous or solid substance into water (whether directly or indirectly) as may, or is likely to, create a nuisance or render such water harmful or injurious to public health or safety, or to domestic, commercial, industrial, agricultural or other legitimate uses, or to the life and health of animals or plants or of aquatic organisers;
(f) " prescribed" means prescribed by rules made under this Act by the Central Government or, as the case may be, the State Government,
(g) " sewage effluent" means effluent from any sewerage system or sewage disposal works and includes sullage from open drains;
(gg) 2[ " sewer" means any conduit pipe or channel, open or closed, carrying sewage or trade effluent;]
2. Ins. by Act 44 of 1978 s. 2
1. Subs. by Act 53 of 1988, s. 2
(h) 1[ " State Board" means a State Pollution Control Board constituted under section 4"];
(i) " State Government" in relation to a Union territory means the Administrator thereof appointed under article 239 of the Constitution;
(j) " stream" includes-
(i) river;
(ii) Water course (whether flowing or for the time] being dry);
(iii) inland water (whether natural or artificial);]
(iv) subterranean waters;
(v) sea or tidal waters to such extent or, as the case may be, to such point as the State Government may, by notification in the Official Gazette, specify in this behalf;
(k) " trade effluent" includes any liquid, gaseous or solid substance which is discharged from any premises used for carrying on any 1[ Industry, operation or process, or treatment and disposal system" other than domestic sewage. CHAP THE CENTRAL, AND STATE BOARDS FOR PREVENTION AND CONTROL OF WATER POLLUTION CHAPTER II THECENTRAL, AND STATE BOARDS FOR PREVENTION AND CONTROL OF WATER POLLUTION