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 0] [Entire Act]

State of West Bengal - Section

Section 42 in The Bengal Aerial Ropeways Act, 1923

42. Power of State Government to make rules. -

(1)The [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] may, after previous publication, make rules to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may prescribe-
(a)the conditions under which licenses for the construction of aerial ropeways over mining properties shall be granted, including conditions as to the assessment and payment of compensation for loss caused by the interruption of the getting of minerals by reason of such construction and conditions as to the removal of any portion of the ropeway to another alignment, to be fixed by arbitration if necessary, if at any time in the opinion of the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] the ropeway interferes with the raising of minerals;
(b)the powers of an Inspector appointed under section 11;
(c)the conditions under which and the manner in which the powers conferred on promoters by sub-section (1) of section 14 and subsection (1) of section 15 may be exercised;
(d)the accidents of which notice shall be given to the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] and to the Inspector under clause (c) of section 20;
(e)the duties of the promoter's servants, police-officers, and Magistrates on the occurrence of an accident;
(f)the maximum and minimum rates which a promoter may fix under section 18;
(g)the standard dimensions and specifications with which the aerial ropeway is to conform;
(h)the procedure for the disposal of applications under sub-section (2) of section 21 to re-open an aerial ropeway or part thereof and the conditions under which such ropeway may be re-opened;
(i)the manner of previous publication of bye-laws made under section 27;
(j)the intervals at which a promoter shall submit returns under section 36, and the forms in which such returns shall be submitted;
(k)the preparation, submission and auditing of the accounts of the promoter;
(l)the method of arbitration for the settlement of disputes;
(m)the manner in which notices under this Act shall be served;
(n)the manner in which, and the conditions under which, the through booking of goods may be permitted between an aerial ropeway and a railway, tramway or another aerial ropeway;
(o)the safe and efficient working of aerial ropeways;
(p)the fees to be charged to promoters and other persons in respect of licenses, applications, inquiries, inspection, and services rendered under this Act; and
(q)the procedure for filing, hearing and disposing of applications for revision under this Act, and the procedure for taking the advice of the Advisory Board.
(3)All rules made under this section shall be published in the [Official Gazette] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937.].