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] [Section 15] [Entire Act]

State of Jharkhand - Subsection

Section 15(d) in The Bengal Ferries Act, 1885

(d)generally, to carry out the purposes of this Act; and when the tolls of a ferry have been leased under Section 9 such Magistrate may, from time to time, with such approval as aforesaid make additional Rules consistent with this Act;