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 Maharashtra - Section

Section 23 in The Maharashtra Aerial Ropeways Act, 1956

23. Power of removal of aerial ropeway on cessation of promoter's powers.

(1)When a Notification has been published under section 22, in respect of any aerial ropeway or of any part thereof-
(a)an officer appointed in that behalf by the State Government may, at any time after the expiration of two months from the date of such notification, remove such ropeway or part thereof, as the case may be; and
(b)the promoter shall pay to the officer so appointed such costs of removal as shall be certified by that officer to have been incurred by him.
(2)If the promoter fails to pay the amount of costs so certified within one month after the delivery to him of the certificate or of a copy thereof, such officer-
(a)may, without any previous notice to the promoter and without prejudice to any other remedy which he may have for the recovery of the said amount, sell and dispose of the materials of the aerial ropeway or part thereof so removed; and
(b)may, out of the proceeds of the sale, pay and reimburse himself the amount of costs certified as aforesaid and of the costs of the sale; and
(c)shall pay the surplus, if any, of such proceeds to the promoter.
Purchase of Aerial Ropeways for Public Traffic