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]

Bengal Presidency - Section

Section 36 in The Bengal Ferries Act, 1885

36. Delegation of powers.

- The [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] may, from time to time, delegate, under such restrictions as [it] [Word substituted by the Government of India (Adaptation of Indian Laws) Order, 1937.] thinks fit, any of the powers conferred on [it] [Word substituted by the Government of India (Adaptation of Indian Laws) Order, 1937.] by this Act to any Commissioner or Magistrate of a district, or to such other officer or authority as [it] [Word substituted by the Government of India (Adaptation of Indian Laws) Order, 1937.] thinks fit, by name or by official designation.