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]

Bengal Presidency - Section

Section 21 in The Calcutta Pilots Act, 1859

21. Marine authorities or Government may pass orders upon charge of breach of duty where trial unnecessary.-

Nothing contained in this Act shall be held to restrict the Commissioners for the Port of Calcutta from passing such orders as may be deemed proper upon any charge of breach of duty preferred against any person employed in the said pilot service, when it shall not be deemed necessary that such person should be brought to trial for such breach of duty under the provisions of this Act;Provided that no order for suspension, reduction or deprivation of appointment shall be made without the previous sanction of the Central Government.