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 27 in The Bengal Aerial Ropeways Act, 1923

27. Power to promoter to make bye-laws. -

(1)A promoter of an aerial ropeway for public traffic shall, subject to the provisions of subsection (3), make bye-laws-
(a)for regulating the rate of speed at which carriers are to be moved or propelled;
(b)for declaring what shall be deemed to be dangerous or offensive goods, and for regulating the carriage of such goods;
(c)for regulating the maximum number of passengers and animals, and the maximum weight of goods, to be carried in each carrier;
(d)for regulating the use of steam-power, or any other mechanical power or electrical power, on the aerial ropeway;
(e)for regulating the conduct of the promoter's servants;
(f)for regulating the terms and conditions on which the promoter will warehouse or retain goods at any station on behalf of the consignee or owner of such goods; and
(g)generally for regulating the travelling upon, and the use, working and management of, the aerial ropeway.
(2)Such bye-laws may provide that any person who contravenes the provisions of any of them shall be liable to fine which may extend to any sum not exceeding fifty rupees, and that, in the case of a breach of a bye-law made under clause (e) of sub-section (1), the promoter's servant responsible for the same shall forfeit a sum not exceeding one month's pay, which sum may be deducted by the promoter from his pay.
(3)A bye-law made under this section shall not take effect until it has been confirmed by the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] and published in the [Official Gazette] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937.] :Provided that no such bye-law shall be so confirmed until it has been previously published by the promoter in such manner as may be prescribed.