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 40 in The Bengal Aerial Ropeways Act, 1923

40. Application of Act to certain private aerial ropeways. -

(1)Sections 1, 2, 11, 12, 13, 14, 15, 16, 20 and 21, clauses (c), (f), (g), (j) and (k) of section 31, sections 34, 35 and 37, and sub-sections (1) and (3) and clauses (6), (c), (d), (e), (g), (h), (m), (o), (p) and (q) of sub-section (2) of section 42 [shall, mutatis mutandis, also apply] [Words substituted by W.B. Act 2 of 1965.] to the private aerial ropeways constructed for the purposes referred to in section 28, whether constructed before or after the commencement of this Act:Provided that, in the application of section 16 to any such aerial ropeway, for the words "the issue of an order under section 7" the words "the opening of the ropeway to traffic or the issue of a notification for the acquisition of, or an order for the temporary occupation of, land in accordance with the provisions of sub-section (1) of section 28, whichever is earlier," shall be deemed to be substituted.
(2)Clauses (a), (c) and (e) of sub-section (1) and sub-section (2) of section 10 shall also apply to all such private aerial ropeways constructed after the commencement of this Act, and clause (b) of section 31 shall apply to such ropeways to the extent that section 10 applies thereto.
(3)The [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.], on the application of the promoter or otherwise, may declare that the provisions of section 28 and of sub-section
(1)of this section shall apply to any private aerial ropeway or class of private aerial ropeways for private traffic.