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 2 in The Maharashtra Aerial Ropeways Act, 1956

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context,-
(a)"aerial ropeway" means a system of overhead ropes on which carriers are used for the purpose of carriage of passengers, animals or goods and includes posts, ropes, carriers, stations, offices, warehouse, workshops, machinery and other works used for the purposes of, or in connection with, and all land appurtenant to, such aerial ropeway;
(b)"carrier" means any vehicle or receptacle hung or suspended from or, hauled by, a rope and used for the carriage of passengers, animals or goods or for any other purpose in connection with the working of a ropeway;
(c)"Inspector" means an Inspector of aerial ropeways appointed under section 4;
(d)"post" means a post trestle, standard, strut, stay or other contrivance or part of a contrivance for carrying, suspending or supporting a rope;
(e)"prescribed" means prescribed by rules made under this Act;
(f)"promoter" means any person in whose favour an order has been made under section 10 or under section 30 or on whom the rights and liabilities conferred or imposed on the promoter by this Act or by rules and orders made under this Act as to the construction, maintenance and use of aerial ropeways have developed or have been imposed by section 42; and includes a lessee to whom a lease has been granted under section 27;
(g)"rate" includes any fare, charge or other payment for the carriage of passengers, animals or goods on an aerial ropeway;
(h)"rope" includes any cable, wire, rail or way, whether flexible or rigid, for suspending, carrying or hauling a carrier if any part of such cable, wire, rail or way is carried overhead and is suspended from or supported on posts;
(i)"rules" means rules made under this Act;
(j)"undertaking" means all moveable and immoveable property of the promoter suitable to and used by him for the purposes of an aerial ropeway.