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 22] [Entire Act]

Union of India - Section

Section 123 in The Major Port Trusts Act, 1963

123. General power of Board to make regulations .-Without prejudice to any power to make regulations contained elsewhere in this Act, a Board may make regulations consistent with this Act for all or any of the following purposes, namely:-

(a)for the times and places of the meetings of its committees and for the procedure to be followed for the transaction of business at such meetings;
(b)for the form and manner in which contracts shall be made by the Board;
(c)for the form of receipt to be given under sub-section (2) of section 42;
(d)for the period within which notice may be given under sub-section (2) of section 43;
(e)for the guidance of persons employed by the Board under this Act;
(f)[ for the safe, efficient and convenient use, management and control of the docks, wharves, quays, jetties, railways, tramways, buildings and other works constructed or acquired by, or vested in, the Board, or of any land or foreshore acquired by, or vested in, the Board under this Act;]
(g)for the reception, porterage, storage and removal of goods brought within the premises of the Board, for the exclusive conduct of these operations by the Board or persons employed by the Board; and for declaring the procedure to be followed for taking charge of goods which may have been damaged before landing, or may be alleged to have been so damaged;
(h)for keeping clean the port, river or basins or the bank of the river and the works of the Board, and for preventing filth or rubbish being thrown therein or thereon;
(i)for the mode of payment of rates leviable by the Board under this Act;
(j)for regulating, declaring and defining the docks, wharves, quays, jetties, stages and piers vested in the Board on which goods shall be landed from vessels and shipped on Board vessels;
(k)for regulating the manner in which, and the conditions under which, the loading and unloading of all vessels within the port or port approaches shall be carried out;
(l)for regulating the lighterage of cargo between ships or between ships and shore or between shore and ships;
(m)for the exclusion from the premises of the Board of disorderly or other undesirable persons and of trespassers;
(n)for ensuring the safety of the port;
(o)generally, for the efficient and proper administration of the port.
[123-A. Power of Authority to make regulations.-The Authority may make regulations consistent with this Act for all or any of the following purposes, namely:-
(a)the times and places of meetings of the Authority and the procedure to be followed at such meetings under section 47-E;
(b)the salaries and allowances payable to and the other conditions of service of officers and other employees of the Authority under sub-section (2) of section 47-H.]