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 Karnataka - Section

Section 4 in Karnataka Lifts Act, 1974

4. Licence to use a lift.

(1)Every owner of a place who is permitted to install a lift under section 3,shall, within one month after the completion of the erection of such lift deliver or send or cause to be delivered or sent to such officer as the Government may authorise in this behalf notice in writing of such completion and shall make an application to him for a licence for working the lift.
(2)An application for a licence made under subsection (1) shall be in such form as may be prescribed.
(3)On receipt of such application such officer as may be authorised in this behalf by the Government, after making such enquiry as may be necessary, forward the application with his remarks to the Government. The Government may, thereupon, either grant or refuse the licence.
(4)A fee of rupees [two hundred and fifty] [Substituted by Act 22 of 1993 w.e.f. 26.5.1993] shall be paid along with such application.