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 4 in The Bengal Aerial Ropeways Act, 1923

4. Contents of application. -

Every such application shall include-
(a)a description of the undertaking and of the route to be followed by the proposed aerial ropeway;
(b)a description of the system of construction and management and of the advantages to the community to be expected from the ropeway;
(c)an estimate of the cost of construction thereof;
(d)a statement of the estimated working expenses and profits in respect thereof;
(e)a statement of the maximum and minimum rates which it is proposed to charge;
(f)such maps, plans, sections and drawings in connection therewith as the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950.] may require in order to form an idea of the proposal.