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 10 in Calcutta Metro Railway (Operation and Maintenance) Temporary Provisions Act, 1985

10. Drunkeness or nuisance upon the metro railway.-

(1)If any person-
(a)is in a state of intoxication; or
(b)commits any nuisance or act of indecency, or uses obscence or abusive language; or
(c)Wilfully or without excuse interferes in any way with comfort of any passenger; in any carriage or upon any part of the metro railway, he shall be punishable with fine which may extend to two hundred and fifty rupees and shall also be liable to forfeiture of the fare which he may have paid or any pass or ticket which he may have obtained or purchased, or be removed from such carriage or part by any metro railway official authorised by the metro railway administration in this behalf.
(2)If any metro railway official is in a state of intoxication while on duty he shall be punished with fine which may extend to two hundred and fifty rupees, or where the improper performance of the duty would be likely to endanger the safety of any passenger travelling or being upon the metro railway, with imprisonment for a term which may extend to two years, or with fine which may extend to five hundred rupees, or with both.