3. Definitions.- In this Act, unless there is something repugnant in the subject or context,-
(a) the expression land includes benefits to arise out of land, and things attached to the earth or permanently fastened to anything attached to the earth; [ (aa) the expression local authority includes a town planning authority (by whatever name called) set up under any law for the time being in force];
(b) the expression person interested includes all persons claiming an interest in compensation to be made on account of the acquisition of land under this Act; and a person shall be deemed to be interested in land if he is interested in an easement affecting the land;
(c) the expression Collector means the Collector of a district, and includes a Deputy Commissioner and any officer specially appointed by the[ appropriate Government] to perform the functions of a Collector under this Act; [ (cc) the expression corporation owned or controlled by the State means any body corporate established by or under a Central, Provincial or State Act, and includes a Government company as defined in section 617 of the Companies Act, 1956 (1 of 1956 ), a society registered under the Societies Regulation Act, 1860 (21 of 1860 ), or under any corresponding law for the time being in force in a State, being a society established or administered by Government and a co- operative society within the meaning of any law relating to co- operative societies for the time being in force in any State, being a co- operative society in which not less than fifty- one per centum of the paid- up share capital is held by the Central Government, or by any State Government or Governments or partly by the Central Government and partly by one or more State Governments].
(d) the expression Court means a principal Civil Court of original jurisdiction unless, the[ appropriate Government] has appointed (as it is hereby empowered to do) a special judicial officer within any specified local limits to perform functions of the Court under this Act; [ (e) the expression Company means-
(i) a company as defined in section 3 of the Companies Act, 1956 (1 of 1956 ), other than a Government company referred to in clause (cc);
(ii) a society registered under the Societies Registration Act, 1860 (21 of 1860 ), or under any corresponding law for the time being in force in a State, other than a society referred to in clause (cc);
(iii) a co- operative society within the meaning of any law relating to co- operative societies for the time being in force in any State, other than a co- operative society referred to in clause (cc);] [ (ee) the expression appropriate Government means, in relating to acquisition of land for the purposes of the Union, the Central Government, and, in relation to acquisition of land for any other purposes, the State Government;] [ (f) the expression public purpose includes-
(i) the provision of village- sites, or the extension, planned development or improvement of existing village- sites;
(ii) the provision of land for town or rural planning;
(iii) the provision of land for planned development of land from public funds in pursuance of any scheme or policy of Government and subsequent disposal thereof in whole or in part by lease, assignment or outright sale with the object of securing further development as planned;
(iv) the provision of land for a corporation owned or controlled by the State;
(v) the provision of land for residential purposes to the poor or landless or to persons residing in areas affected by natural calamities, or to persons displaced or affected by reason of the implementation of any scheme undertaken by Government, any local authority or a corporation owned or controlled by the State;
(vi) the provision of land for carrying out any educational, housing, health or slum clearance scheme sponsored by Government or by any authority established by Government for carrying out any such scheme, or with the prior approval of the appropriate Government, by a local authority, or a society registered under the Societies Registration Act, 1860 (21 of 1860 ), or under any corresponding law for the time being in force in a state, or a co- operative society within the meaning of any law relating to co- operative societies for the time being in force in any State;
(vii) the provision of land for any other scheme of development sponsored by Government or with the prior approval of the appropriate Government, by a local authority;
(viii) the provision of any premises or building for locating a public office, but does not include acquisition of land for companies;]
(g) the following persons shall be deemed person entitled to act as and to the extent hereinafter provided (that is to say)- trustees for other persons beneficially interested shall be deemed the person entitled to act with reference to any such case, and that to the same extent as the person beneficially interested could have acted if free from disability. a married woman, in cases to which the English law is applicable, shall be deemed the persons, so entitled to act, and whether of full age or not, to the same extent as if she were unmarried and of full age; and the guardians of minors and the committees or managers of lunatics or idiots shall be deemed respectively the persons so entitled to act, to the same extent as the minors, lunatics or idiots themselves, if free from disability, could have acted: Provided that
(i) no person shall be deemed entitled to act whose interest in the subject matter shall be shown to the satisfaction of the Collector or court to be adverse to the interest of the person interested for whom he would otherwise be entitled to act;
(ii) in every such case the person interested may appear by a next friend or, in default of his appearance by a next friend, the Collector or Court, as the case may be, shall appoint a guardian for the case to act on his behalf in the conduct thereof;
(iii) the provisions of[ Order XXXII of the First Schedule to the Code of Civil Procedure, 1908 (5 of 1908 ) shall, mutatis mutandis, apply in the case of persons interested appearing before a Collector or Court by a next friend, or by a guardian for the case, in proceedings under this Act; and
(iv) no person entitled to act shall be competent to receive the compensation money payable to the person for whom he is entitled to act, unless he would have been competent to alienate the land and receive and give a good discharge for the purchase money on a voluntary sale. PART II Acquisition Preliminary investigation