State of West Bengal - Act
The West Bengal Fire Services Act, 1950
WEST BENGAL
India
India
The West Bengal Fire Services Act, 1950
Act 18 of 1950
- Published on 30 March 1950
- Commenced on 30 March 1950
- [This is the version of this document from 30 March 1950.]
- [Note: The original publication document is not available and this content could not be verified.]
Chapter I
Preliminary
1. Short title, extent and commencement.
2. Definitions.
- In this Act, unless there is anything repugnant in the subject or context, -Chapter II
Fire Brigade
3. [ Maintenance, constitution, etc., of fire brigade.] [[Section 3 and 3A first substituted for original Section 3 by W.B. Act 21 of 1960. Then, Section 3A again substituted by W.B. Act 7 of 1996. The original Sections 3 and 3A were as under :-
'3. Fire brigade to be maintained. - The State Government shall maintain a fire brigade for services in the local areas in which this Act is in force.3A. Anxiliary fire brigade. - The State Government may raise an auxiliary fire brigade in any local or other area in which this Act is in force and enroll volunteers or other persons as members of such brigade on such terms and conditions as it may think fit.'.]]
3A. [ Auxiliary fire brigade. [[Sub-Section (3) substituted by W.B. Act 4 of 2000, which was earlier as under :-
'(3). The fire brigade shall be under the direction and control of the Director who may, with the previous sanction of the State Government and subject to the orders or rules, if any, made by the State Government under Section 4 or Section 40, as the case may be, frame such regulations as he thinks fit relating to -3AA. [ Fire prevention wing. [Section 3AA inserted by W.B. Act 10 of 1977.]
3B. [ Powers of members of auxiliary fire brigade. [Section 3B inserted by W.B. Act 7 of 1996.]
- The members of the auxiliary fire brigade raised under section 3A may be given such of the powers exercised by the members of the fire brigade employed in the West Bengal Fire Service as the State Government may determine.]4. Power of State Government to make orders with respect to the fire brigade.
- The State Government may from time to time make such general or special orders [and make such rules,] [Words inserted by W.B. Act 7 of 1996.] as it thinks fit -for furnishing the fire brigade with such fire-fighting appliances as it deems proper;for building or providing stations, or hiring places, for accommodating the members of the fire brigade and keeping its fire-fighting appliances;for giving [rewards] [Word substituted for the word 'gratuities' by W.B. Act 27 of 1951.] to persons who have given notice of fires and to those who have rendered effective service to the fire brigade on the occasion of fires;for the training, discipline and good conduct of the members of the fire brigade;for the speedy attendance of members of the fire brigade with necessary fire-fighting appliances on the occasion of any alarm or fire;for sending the members of the fire brigade with necessary fire-fighting appliances, beyond the limits of any [area] [Word substituted for the words 'local area' by W.B. Act 21 of 1960.] in which this Act is in force, in order to extinguish fire in the neighbourhood of such limits on such terms and conditions as it deems proper;[for the employment of the members of the fire brigade on such terms and conditions as it deems proper in any work not connected with extinguishing fire, for which the fire brigade may, in its opinion, be usefully and appropriately employed;] [This para substituted by W.B. Act 21 of 1960.]for enforcing discipline and imposing punishment on any member of the fire brigade who may infringe orders [or for giving awards to any member of the fire brigade, whose performance is commendable]; [Words inserted by W.B. Act 7 of 1996.]for regulating and controlling the powers, duties and functions of the Director [and the other members of the fire brigade] [Words inserted by W.B. Act 7 of 1996.]; andgenerally, for the maintenance of the fire brigade in a due state of efficiency [for recruitment against various categories of posts under the fire brigade and for regulating the terms and conditions of service of the members of the fire brigade] [Words inserted by W.B. Act 7 of 1996. ].4A. [ Fees payable for extinguishing fire in areas where the Act is not in force.] [Section 4A inserted by W.B. Act 27 of 1951.]
4B.
[* * * * *] [[Section 4B first inserted by W.B. Act 21 of 1960, then omitted by W.B. Act 7 of 1996. The Section ran thus :-'4B. Duties of members of fire brigade. - It shall be the duty of every member of the fire brigade to give effect promptly to the lawful commands of the Director or the officer in immediate charge of the fire brigade on the occasion and at the site of a fire, and generally to discharge the duties imposed upon him by this Act or any orders, rules or regulations made thereunder.'.]]4C.
[* * * * *] [[Section 4C first inserted by W.B. Act 21 of 1960, then omitted by W.B. Act 7 of 1996. The section was as under :-'4C. Prohibition of resignation or withdrawal from duties without permission or notice. - No member of the fire brigade shall resign his office or withdraw himself from the duties thereof unless expressly permitted in writing by the Director to do so or unless he shall have given to the Director at least one month's notice in writing of his intention to do so.'.]]5. Powers exercisable on the occasion of a fire.
5A. [ Local authority or other agency to secure supply of water. [[Section 5A first inserted by W.B. Act 21 of 1960, then substituted by W.B. Act 7 of 1996. Previous Section 5A was as under :-
'5A. Power to enter Into agreement with the authority in charge of water supply. - The State Government may enter into an agreement with any person or authority in any area in which this Act is in force for securing, in case of fires in such area, an adequate supply of water on such terms as may be specified in the agreement.'.]]- The local authority or any other agency responsible for water supply in an area or owning a source of water or reservoir, shall secure adequate supply of water to the members of the fire brigade or the auxiliary fire brigade raised under section 3A for fire fighting operations on no-charge basis, and shall ensure that such supplies are available at all material times for such purpose.]5B. [ Person or authority to provide all assistance to deal with fire and rescue service. [[Section 5B first inserted by W.B. Act 21 of 1960, then substituted by W.B. Act 7 of 1996. Previous Section 5B was as under :-
'5B. Power to enter into agreement with persons maintaining firefighting arrangements for assistance. - The State Government may enter into an agreement with any person or authority maintaining any fire-fighting arrangements in any area in which this Act is in force, for securing, on such terms as may be specified in the agreement, the assistance of such person or authority in dealing with fires in such area.'.]]- The Director or the superior nominated authority may require any person or authority maintaining any firefighting arrangements to provide all assistance to deal with fire or rescue service.]5C. [ All vehicles to give way to fire brigade vehicles, etc., proceeding to a fire. [Section 5C inserted by W.B. Act 21 of 1960.]
- Whenever any vehicle of the fire brigade [proceeds] to a fire [sounding its] [Words substituted for the words 'and using' by W.B. Act 7 of 1996.] fire alarms, all other vehicles, [other than] [Words substituted for the words 'not being' by W.B. Act 7 of 1996.] police vehicles or ambulances, shall give way to such vehicle of the fire brigade.]]5D. [ Penalty for malicious call to summon fire brigade. [Section 5D inserted by W.B. Act 7 of 1996.]
- Any person who makes a malicious call to summon the fire brigade to any place where there is no fire or apprehension of fire or need for rescue work, shall be punishable, on conviction, with fine not exceeding fifty thousand rupees or with imprisonment for a term which may extend to six months or with both.]5E. [ Penalty for causing obstruction to fire brigade to draw water for fire-fighting purposes. [Section 5E inserted by W.B. Act 7 of 1996.]
- Any person or agency causing obstruction to fire brigade to draw water for fire-fighting purposes from any reservoir or source located in any premises shall be punishable, on conviction, with fine not exceeding fifty thousand rupees or with imprisonment for a term which may extend to six months or with both.]6. Police-officers to aid the fire brigade in execution of its duties.
- Police-officers of all grades shall be authorised and bound to aid the fire brigade in the execution of its duties. They may close any street in or near which a fire is burning; and they may, on their own motion or on the request of the Director or any member of the fire brigade, remove any persons who interfere by their presence with the operations of the fire brigade.7. Non-liability of police-officer, etc., to damages.
- No officer of the police and no member of the fire brigade shall be held liable to damages on account of any act done by him in the bona fide belief that such act was required for the proper execution of his duties.8. Enquiry into origin of fire and report to Magistrate.
Chapter III
Fire-works, etc.
9. [ License for letting off rockets, etc. [[Section 9 substituted by W.B. Act 21 of 1960. Original Section 9 was as under :-
'9. License for letting off rockets, etc. - No person shall let off rockets or send up fire-balloons, or sell fire-works within any local area in which this Act is in force, without a license. A license for letting off rockets or sending up fire-balloons shall indicate the place from where the rockets are to be let off or the fire-balloons sent up.']]- No person shall let off rockets or send up fire-balloons or sell fire-works within any area in which this Act is in force, without a license. A license for letting off rockets or sending up fire balloons shall, in any area, be subject to the provisions of clause (11) of section 66 of the Calcutta Police Act, 1866, or of clause (10) of section 40 of the Calcutta Suburban Police Act, 1866, or of any other law on the subject, for the time being in force in such area, and shall indicate the place from which, the time at which and the conditions subject to which, the rockets are to be let off or the fire-balloons sent up, as the case may be, and a license for selling fire-works shall require prescribed conditions specified in the license to be complied with.]10. [ Who may grant license; fee for license. [[Section 10 substituted by W.B. Act 27 of 1951. Original Section 10 was as under :-
'10. Who may grant license; fee for license. - (1) The power of granting a license under section 9 shall be exercised in respect of Calcutta by the Director and in respect of any other local area, by the Magistrate of the district within which the local area is comprised or any other Magistrate to whom such Magistrate may delegate the power.11. [ Power to withdraw or suspend license. [[Section 11 substituted by W.B. Act 21 of 1960. Original Section 11 was as under :-
'11. Power to withdraw or suspend license. - A license granted under section 9 may be withdrawn or suspended by the authority who granted it, at his discretion ;Provided that a license to sell fire-works shall not be withdrawn or suspended except after thirty days' notice.'.]]- A license granted under section 9 may, without prejudice to any other action that may be taken against the licensee, be suspended or withdrawn by the Collector after giving the licensee an opportunity of being heard, if in the opinion of the Collector it is necessary to do so in the public interest or, in the case of a license to sell fire-works, if there has been a breach of any prescribed condition.][Chapter IIIA] [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.] Fire Prevention and Fire Safety11A. [ General public to take preventive measures for safety from fire etc. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- Subject to the provisions of the relevant municipal law, a local authority may require the general public residing in an area within its jurisdiction to take such preventive measures as may be required for safety from fire and other similar hazards.]11B. [ Owner or occupier of building to make or carry out arrangements necessary for fire prevention etc. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- Subject to the provisions of the relevant municipal law and the building rules in force and in consultation with the Director, a local authority may, by general or special order, require the owner or occupier of any building of any or all categories to make or carry out such arrangements as may be necessary for fire prevention and fire safety in that area.]11C. [ Owner or occupier of high-risk building to provide fire prevention and fire safety measures. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
11D. [ 'No objection' required under any other law. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- A fire safety certificate duly endorsed under sub-section (3) of section 11C shall be the 'no objection' regarding fire prevention and fire safety measures for a building or installation under the Indian Explosives Act, 1884, or the Explosive Substances Act, 1908, or the Petroleum Act, 1934, or the Inflammable Substances Act, 1952, or the Cinematograph Act, 1952, or the rules made thereunder, or under any other law for the time being in force, as required from the Director.]11E. [ Special fee. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
11F. [ Grant of license to act as licensed agency. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
11G. [ Bar to carry out work of providing fire prevention etc. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- No person, other than a licensed agency, shall carry out, in the manner prescribed, the work of providing fire prevention and fire safety measures or performing such other related activities required to be carried out in any high-risk building or part thereof under this Act.]11H. [ Bar to compromise fire safety. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- Where the wilful default on the part of a licensed agency in respect of fire safety of any building or premises is compromised, such licensed agency shall be liable to criminal prosecution and, in the event of any fire accident in such building or premises, shall make good all damages on account of such fire accident.]11I. [ Appeal against order of Director. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
11J. [ Penalty for contravention of provisions of Chapter IIIA. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- Whoever contravenes any provision of Chapter IIIA or the rules made thereunder or fails to comply with any requisition lawfully made to him under any provision of Chapter IIIA or the rules made thereunder shall, without prejudice to any other action that may be taken against him under section 36 or section 37, be punishable with imprisonment for a term of three years which may extend to five years or with fine of twenty thousand rupees which may extend to five lakh rupees or with both and, where the offence is a continuing one, with a further fine of one thousand rupees which may extend to ten thousand rupees for every day during which such offence continues after the conviction for the first such offence.]11K. [ Penalty for furnishing false 'Fire Safety Certificate'. [Chapter IIIA containing Sections 11A to 11K inserted by W.B. Act 7 of 1996.]
- Any person associated with a licensed agency for any of the purposes of Chapter IIIA, who knowingly furnishes a false 'Fire Safety Certificate', shall be punishable with imprisonment for a term of three years which may extend to five years or with fine of twenty thousand rupees which may extend to five lakh rupees or with both.]Chapter IV
[License for Storing Hazardous Substances.] [Heading substituted for the heading 'Licensed Warehouses or Workshops' by W.B. Act 7 of 1996.]
12. [ Bar to use of premises for storing or processing hazardous substances without license. [[Section 12 substituted by W.B. Act 7 of 1996. Former Section 12 was as under :-
'12. License for warehouse or workshop. - No building or place shall be used as a warehouse or as a workshop unless the owner or occupier thereof shall have previously obtained under this Act, a license or such use from the Collector.]]- No premises in any area where this Act is in force shall be used for the purpose of storing or processing at any material point of time hazardous substances beyond such quantity as may be prescribed unless the owner or occupier thereof shall have previously been granted a license by the Collector.]13. [ Premises to conform to prescribed conditions. [[Section 13 substituted by W.B. Act 7 of 1996. Former Section 13 was as under :-
'13. Conditions to which a building or place is to conform before issue of license. - No license to use any building or place as a warehouse or as a workshop shall be granted unless such building or place conforms to such conditions as may be prescribed.']]- No license to use any premises for the purpose referred to in section 12 shall be granted unless such premises conforms to such conditions as may be prescribed.]14. Issue of license.
- An application for license referred to in section 12 shall be made to the Collector in the prescribed form along with an authenticated copy of the requisition for fire safety issued by a licensed agency and duly endorsed, in such manner as may be prescribed, by the Director or superior nominated authority, and such other documents as may be prescribed. The Collector shall, on scrutiny of the application, the requisition for fire safety and other documents, compute the annual fee payable by the applicant and shall, on payment of such fee in advance, issue the licence to the applicant on such terms and conditions as may be prescribed :Provided that any owner or occupier of any premises which requires a license under section 12 and who holds a valid license under this Act on the day immediately before the date of coming into force of the West Bengal Fire Services (Amendment) Act, 1996, shall not be required to apply for a license but shall, at the time of renewal, make an application for a fresh license under this Act :Provided further that where any owner or occupier of any premises which requires a license under section 12 has made an application for a license under this Act before the coming into force of the West Bengal Fire Services (Amendment) Act, 1996, but has not been granted a license till the date immediately before the date of coming into force of that Act, such owner or occupier shall be required to make an application for such license in accordance with the provisions of this Act.| Section 14 first substituted by W. B. Act 27 of 1951, then again substituted by W.B. Act 7 of 1996. Former Section 14 was as under :-'14. License of building or place already used as warehouse or workshop.- The owner or occupier of any building or place which was being used as a warehouse or workshop immediately before the date on which this Act comes into force in the area within which such building or place is situated and the owner or occupier of any building or place situated within any area in which the Act is in force, which was being used as a workshop immediately before the date of publication of the notification under clause (m) of section 2 by which such building or place comes under the definition of workshop in the said clause shall, upon application made in writing to the Collector within one month from the date on which this Act comes into force in the said area or from the date of publication of the said notification, as the case may be entitled to obtain a license to use such building or place as a warehouse or workshop under this Act, subject to the payment of the annual fee referred to in section 18 :Provided that -(a) in case an application is made to the Collector for a license for such building or place after the commencement of the West Bengal Fire Services (Amendment) Act, 1951, it shall be accompanied by a plan in duplicate prepared in accordance with the provisions of sub-section (1) of section 15 of such building or place;(b) in case the owner or occupier has obtained a license for a building or place used as a warehouse before the commencement of the West Bengal Fire Services (Amendment) Act, 1951, he shall submit with his first application made after the commencement of the said Act for renewal of his license under sub-section (3) of section 15 a plan in duplicate prepared in accordance with the provisions of sub-section (1) of section 15 of such building or place;(c) if the owner or occupier of such building or place already holds a license for use thereof as a warehouse under the Licensed Warehouse and Fire brigade Act, 1893, he shall be entitled to deduct the proportionate amount already paid by him for the unexpired portion of such license from such annual fees;(d) if such building or place does not conform to the conditions prescribed under section 13 the owner or occupier shall within three months of obtaining the license for use thereof as a warehouse or workshop under this Act, effect necessary changes to conform to such conditions and in the event of his failure to do so the license shall be liable to be cancelled by the Collector.'. |
15. [Conditions of grant of license.] [Words substituted for the words 'License of new wareshouse or workshop' by W.B. Act 7 of 1996.]
- [(1) Non-fulfilment of any fire prevention and fire safety measures as may be referred to in the 'Fire Safety Certificate' shall be a breach of a condition of license.] [[Sub-Section (1) substituted by W.B. Act 7 of 1996. Former sub-Section (1) was as under :-'(1) Save as provided in the last preceding section, every person proposing to use as a warehouse or as a workshop any building or place situated within any area in which this Act is in force, shall apply to the Collector in the prescribed form for a license and shall submit with his application a plan in duplicate of such building or place prepared on a scale of one metre to a centimetre, showing -(a)the boundaries of such building or place ;(b)the position of the engines and furnaces used or proposed to be used in the warehouse or in the workshop;(bb)the position of the source of water-supply capable of yielding a sufficient supply of water for the purpose of fire-fighting in the event of a fire; and(c)the space which has been reserved for the loading and unloading of carts and other vehicles or conveyance thereat ;Provided that where such building or place covers, in the opinion of the Collector, a large area, the Collector may, if he so thinks fit, accept a plan prepared on such other scale as appears to him to be suitable.'.]]16. Period for disposal of application for license.
- Every application for a license under section 14 [* * * * * *] [Words and figures 'or under section 15' omitted by W.B. Act 7 of 1996.] shall be disposed of within [sixty] [Word substituted for the word 'thirty' by W.B. Act 7 of 1996.] days from the date of its receipt by the Collector and if it is not disposed of within that period, the applicant shall not be liable to any penalties under this Act, [for the use of the premises for the purposes referred to in section 12,] [Words and figures substituted for the words 'for the use as a warehouse or as a workshop of the building or place in respect of which the application was made,' by W.B. Act 7 of 1996.] after the said period of [sixty] [Word substituted for the word 'thirty' by W.B. Act 7 of 1996.] days, so long as such application is not refused by the Collector.17.
[* * * * * *] [[Section 17 omitted by W.B. Act 7 of 1996. The Section was as under :-'17. Conditions to which a license shall be subject. - Licenses for a warehouse or workshop shall be subject to the following conditions and such other conditions as may be prescribed in this behalf, namely :-18. Annual fee.
| Section 18 substituted by W.B. Act 7 of 1996. Previous Section 18 was as under :-'18. Annual fee.- (1) The annual fee in respect of a license under section 14 or sub-section (2) of section 15 shall be payable in advance.(1a) An applicant for renewal of a license under sub-section (3) of section 15 shall make his application before the date of expiry of the license and shall, at the time of making the application, deposit an amount equal to the fee he had last paid for the license and, if so required, shall also deposit, by such date as may be fixed in this behalf by the Collector, any other amount, being the difference between the amount already deposited and the amount of fee assessed for the renewal.(1b) The annual fee shall be payable -(i) in the case of an application made under section 14-from the date of coming into force of this Act or the date of publication of the notification referred to in that section, as the case may be; and(ii) in the case of an application made under sub-section (1) or sub-section (3) of section 15-from the date from which the license or the renewal of the license, as the case may be, has effect.(2) The annual fee shall be calculated at such rate not being less than tenper cent, nor more than twenty-fiveper cent, of the annual value of the building or place used as a warehouse or as a workshop, as may be prescribed and different rates may be prescribed for different classes of warehouses according to the nature and quantity of the article stored, pressed or kept therein and for different classes of workshops according to the nature of the processing carried on or the quantity or nature of the articles processed therein ;Provided that the annual fee for no warehouse or workshop shall be less than ten rupees or more than such amount as may be prescribed, and different amounts may be prescribed in this behalf for different classes of warehouses and for different classes of workshops as aforesaid :Provided further that if the owner or occupier of a warehouse or workshop maintains, within the warehouse or workshop or at a place within such distance therefrom as the Director may consider reasonable for use in the warehouse or workshop in case of necessity, any fire-fighting appliances of such types as may be prescribed, then a rebate, calculated at such rates as may be prescribed in respect of such types of fire-fighting appliances or different combinations thereof, not being less than tenper cent, nor more than thirty-three and one-thirdper cent, on the annual fee determined under this sub-section shall be allowed to such owner or occupier.(3) For purposes of sub-section (2) the annual value of a building or place used as a warehouse or as a workshop shall be deemed -(a) if it is situated within a municipality, to be the annual value at which it is assessed for the payment of municipal taxes :Provided that if such building or place forms part of any premises or holding assessed as a whole for the payment of municipal taxes, the annual value of such building or place shall be such as may be determined in this behalf by the Collector for such building or place separately having regard to the annual value as assessed for the payment of municipal taxes of the premises or holding of which such building or place forms parts and the annual fee referred to in sub-section (2) and the maximum for the annual fee referred to in the first proviso to sub-section (2) shall be calculated separately for such building or place and the annual fee so calculated shall be payable under sub-section (1) separately for such building or place; and(b) if it is situated outside a municipality, to be seven and halfper cent.of the current market value of the building (which expression shall in this section and elsewhere in this Act include any land appurtenant to the building) or place as determined by the Collector, subject to revision by the Commissioner, such revision being final.'. |
19. Change in occupation of warehouse or workshop to be notified.
- Whenever [* * * *] [Words 'and so often as' omitted by W.B. Act 7 of 1996.] a change in the occupation of any [premises requiring a license under section 12] [Words and figure substituted for the words 'warehouse or workshop' by W.B. Act 7 of 1996.] occurs, the person entering into occupation of the same shall, within two weeks of his so entering into occupation, give notice in writing to the Collector of such change of occupation, and shall thereupon pay [such fee as may be prescribed;] [Words substituted for the words 'a fee of ten rupees;' by W.B. Act 7 of 1996.] and his name shall accordingly be substituted in the license in respect of the [premises requiring a license under section 12] [Words and figure substituted for the words 'warehouse or workshop' by W.B. Act 7 of 1996.] [in lieu of the name of the previous occupier.] [Words substituted for the words 'for the name of the last occupier.' by W.B. Act 7 of 1996.]20. [ Suspension or withdrawal of license. [[Section 20 substituted by W.B. Act 7 of 1996. Previous Section 20 was as under :-
'20. Collector may apply to Magistrate for cancellation of license. - (1) Whenever the Collector receives credible information that any condition to which the license of any warehouse or workshop is subject, has been broken by the holder thereof, the Collector shall communicate in writing the substance of such information to a Magistrate and the Magistrate may issue a summons upon the holder of the license to show cause why the license should not be cancelled or suspended and may suspend such license pending hearing of the case.21.
[* * * * * *] [[Section 21 omitted by W.B. Act 7 of 1996. The Section was as under :-'21. Magistrate may cancel or suspend license. - The Magistrate, before whom the case instituted under the last preceding section is brought on for disposal, may, if he be satisfied after taking the evidence that there exists reasonable and proper grounds for cancelling or suspending the license, cancel such license or may suspend the same, for such time as he may think fit and may impose such conditions as to the reversal of such order of cancelment or suspension as may be consistent with the provisions under this Act for the grant of a license for a warehouse or workshop.'.]]22. Delegation of powers by Collector.
- The Collector may delegate any of his powers, duties and functions under this Chapter to any officer or officers [not below the rank of Sub-Divisional Officer,] [Words inserted by W.B. Act 7 of 1996.] subordinate to him.23. [ Powers of State Government to direct delegation of powers. [[Section 23 substituted by W.B. Act 21 of 1960. Original Section 23 was as under :-
'23. Power of State Government to direct delegation of powers. - (1) The State Government may, by general or special order, published in the Official Gazette, order that such of the powers, duties and functions of the Collector under this Act, as the State Government may specify in this behalf, shall be exercised and performed by the Corporation of Calcutta through its Executive Officer or the Commissioners of the municipality concerned through their Chairman and the Corporation of Calcutta and the Commissioners of the municipality concerned, as the case may be, shall comply with such order.23A. [ Erection of temporary structures or pandals.] [Chapter IVA containing Section 23A inserted by W.B. Act 27 of 1951.]
Chapter V
Penalties
23B. [ Dismantling of temporary structure or pandal. [[Section 23B first inserted by W.B. Act 21 of 1960, then substituted by W.B. Act 7 of 1996. Previous Section 23B was as under :-
'23B. Penalty for contravening provisions of section 4B or 4C. - Any member of the fire brigade who contravenes any provision of section 4B or section 4C shall be punishable, on conviction before a Magistrate, with fine which may extend to one hundred rupees.']]- The Director or the superior nominated authority with the assistance of the local authority and under police protection shall dismantle a temporary structure or pandal erected in contravention of the provisions of sub-section (1), and the cost of such dismantling shall be charged to the person who so erects the temporary structure or pandal, as the case may be.]23C. [ Penalty for not giving way to fire brigade vehicles. [Section 23C inserted by W.B. Act 21 of 1960.]
- Any person who, being in charge of a vehicle, contravenes the provisions of section 5C shall be punishable, on conviction [* * * * *] with fine which may extend to [two thousand] [Words substituted for the words 'one hundred' by W.B. Act 7 of 1996.] rupees.]24. Penalty for letting off rockets, etc.
- Any person who, within any [area] [Word substituted for the words 'local area' by W.B. Act 21 of 1960.] in which this Act is in force, lets off rockets or sends up fire-balloons or sells fire-works without obtaining a license, [or where a license to sell fire-works has been granted, breaks any of the prescribed conditions specified therein] [Words inserted by W.B. Act 21 of 1960.] shall be punishable, on conviction [* * * *], [Words 'before a Magistrate' omitted by W.B. Act 7 of 1996.] with fine which may extend to [five thousand] [Words substituted for words 'one hundred' by W.B. Act 21 of 1960.] rupees for every such offence.25. Penalty on house-holders for allowing rockets, etc., to let off without license.
- If any rockets are let off or fire-balloons sent up from within the precincts of any private premises or compound without a license, the owner or occupier or person under whose immediate control the premises or compound is, shall, unless he can prove that the offence was committed without his knowledge, be punishable, on conviction [* * * *] [Words 'before a Magistrate' omitted by W.B. Act 7 of 1996.] with fine not exceeding [five thousand] [Words substituted for the words 'one hundred' by W.B. Act 7 of 1996.] rupees.26. Penalty for not taking out a license for a warehouse or workshop.
- Any person who without a license uses any [premises for the purpose referred to in section 12] [Words and figures substituted for the words 'building or place as a warehouse or as a workshop' by W.B. Act 7 of 1996.] shall be punishable, on conviction [* * *] [Words 'before a Magistrate' omitted by W.B. Act 7 of 1996.] with fine not exceeding [five hundred rupees or with imprisonment for a term which may extend to two months or with both, and with further fine not exceeding one hundred rupees for each day during which he may continue to so use] [Words substituted for the words 'one hundred rupees for each day during which he may so use or continue to use' by W.B. Act 21 of 1960.] such [premises.] [Word substituted for the words 'warehouse or workshop.' by W.B. Act 7 of 1996.]27. Penalty for using warehouse or workshop after refusal, etc., of license.
- Any person who [, for the purpose referred to in section 12, uses any premises] [Words substituted for the words 'uses any warehouse or workshop' by W.B. Act 7 of 1996. ] in respect of which a license has been refused, or after the license in respect thereof has been cancelled or during the time for which such license has been suspended, shall be punishable, on conviction, [* * *] [Words 'before a Magistrate' omitted by W.B. Act 7 of 1996.] with fine not exceeding [five hundred rupees or with imprisonment for a term which may extend to two months or with both, and with further fine not exceeding one hundred rupees for each day during which he may continue to so use such [(premises.)] [Words substituted for the words 'four hundred rupees and to further fine not exceeding one hundred rupees for every day during which any such warehouse or workshop may be so used as aforesaid' by W.B. Act 21 of 1960.]]28. Penalty for breach of conditions.
- Any holder of a license who breaks any of the conditions under which a license is held in respect of any [premises] [Word substituted for the words 'warehouse or workshop' by W.B. Act 7 of 1996.] shall be punishable, on conviction [* * * * *] [Words 'before a Magistrate' omitted by W.B. Act 7 of 1996.] with fine not exceeding one hundred rupees [or with imprisonment for a term which may extend to one month or with both] [Words inserted by W.B. Act 21 of 1960.] for any one such offence.29. Penalty for failing to notify change in occupation of warehouse or workshop.
- If [* * * *] [Words 'and so often as' omitted by W.B. Act 7 of 1996.] there be a change in the occupation of [any premises referred to in section 12,] [Words and figures substituted for the words 'any warehouse or workshop' by W.B. Act 7 of 1996.] the person entering into occupation fails to give a notice and to pay the fees required by section 19 such person shall be punishable, on conviction [* * * * *,] [Words 'before a Magistrate' omitted by W.B. Act 7 of 1996.] with fine not exceeding [five thousand] [Words substituted for the word 'twenty' by W.B. Act 7 of 1996.] rupees for each day during which he may so use or continue to use [such premises.] [Words substituted for the words 'such warehouse or workshop' by W.B. Act 7 of 1996.]30.
[* * * * * * * * *] [[Sections 30 and 31 omitted by W.B. Act 7 of 1996. Those sections were as under :-'30. Penalty for giving false information to Collector respecting license. - Any person who gives false information to the Collector or to any person performing or exercising powers, duties and functions of the Collector under this Act, with the object of inducing him to take action under section 20 shall be punishable, on conviction before a Magistrate, with fine not exceeding one hundred rupees or with imprisonment for a term which may extend to one month or with both.31. Penalty for using as residence of warehouse used for pressing jute or cotton. - Any person who uses as a residence any portion of a warehouse used for pressing or screwing of jute or cotton if jute or cotton be then stored therein shall be punishable, on conviction before a Magistrate, with fine not exceeding one hundred rupees and with further fine not exceeding twenty rupees for each day during which he may continue to so use it.'.]]
31.
[* * * * * * * * *] [[Sections 30 and 31 omitted by W.B. Act 7 of 1996. Those sections were as under :-'30. Penalty for giving false information to Collector respecting license. - Any person who gives false information to the Collector or to any person performing or exercising powers, duties and functions of the Collector under this Act, with the object of inducing him to take action under section 20 shall be punishable, on conviction before a Magistrate, with fine not exceeding one hundred rupees or with imprisonment for a term which may extend to one month or with both.31. Penalty for using as residence of warehouse used for pressing jute or cotton. - Any person who uses as a residence any portion of a warehouse used for pressing or screwing of jute or cotton if jute or cotton be then stored therein shall be punishable, on conviction before a Magistrate, with fine not exceeding one hundred rupees and with further fine not exceeding twenty rupees for each day during which he may continue to so use it.'.]]
32. [ Owner or occupier of building or premises to compensate person affected by fire. [[Section 32 substituted by W.B. Act 7 of 1996. Previous Section 32 was as under :-
'32. Penalty for using match-boxes, etc., in warehouse. - Any person who brings into a warehouse used for the pressing or screwing of jute or cotton if jute or cotton be then stored or used therein, any matchboxes, match-sticks or any artificial light not duly and thoroughly protected, shall be punishable, on conviction before a Magistrate, with fine not exceeding one hundred rupees for any such offence.']]- Whenever on enquiry into an incident of fire by the District Magistrate or by the committee specially constituted by the State Government under sub-section (1A) of section 8 it is established that the incident of fire was due to wilful default or negligence on the part of the owner or occupier of any building or premises, such owner or occupier shall be liable to compensate every person affected by such fire for the loss sustained by him in addition to his being liable to criminal prosecution.]33. [ Offences by companies. [[Section 33 substituted by W.B. Act 7 of 1996. Previous Section 33 was as under :-
'33. Penalty for smoking within warehouse. - Any person who smokes within a warehouse used for the pressing or screwing of jute or cotton if jute or cotton be then stored therein shall be punishable, on conviction before a Magistrate, with fine not exceeding one hundred rupees for any one such offence.']]33A. [ Penalty for erecting structure, etc., in contravention of section 23A. [Section 33A inserted by W.B. Act 27 of 1951.]
- Any person who erects any structure or pandal in contravention of the provisions of sub-section (2) of section 23A, shall be punishable, on conviction [* * * *], [with fine not exceeding [(fifty thousand)] [Words substituted for the words 'with fine not exceeding one hundred rupees or with imprisonment for a term which may extend to one month or with both, and with further fine not exceeding ten rupees for each day' by W.B. Act 11 of 1988.] rupees or with imprisonment for a term which may extend to six months or with both, and with further fine not exceeding [(three thousand)] [Words substituted for the words 'one hundred' by W.B. Act 7 of 1996.] rupees for each day] during which such contravention continues.]33B. [ Penalty for obstructing persons exercising powers under section 37A. [Section 33B inserted by W.B. Act 11 of 1952.]
- Any person who wilfully obstructs, or offers any resistance to, or impedes or otherwise interferes with the Director or any officer exercising powers under section 37A or any assistant accompanying the Director or such officer while exercising such powers, shall be punishable, on conviction [* * * *] with fine not exceeding [five thousand] [Words substituted for the words 'one hundred' by W.B. Act 7 of 1996.] rupees.]33C. [ Offences bailable and cognizable. [Section 33C inserted by W.B. Act 21 of 1960.]
- All offences punishable under this Chapter shall be bailable and shall [* * * * *] be cognizable.]Chapter VI
Miscellaneous
34. [ Inspection of building or premises. [[Section 34 substituted by W.B. Act 7 of 1996. Previous Section 34 was as under :-
'34. Failure of Corporation or municipality to pay annual fees collected. - (1) If the Commissioner of the Corporation of Calcutta or the Chairman of the Commissioners of a municipality or the Chief Executive Officer of the Municipal Corporation of Chandernagore or any other officer fails to make any payment as required under sub-section (3) of section 23, the State Government may attach the respective municipal fund or any portion thereof.35. [ Issue of notice to owner or occupier to undertake fire prevention and fire safety measures. [[Sections 35 to 37 substituted by W.B. Act 7 of 1996. Previous sections 35, 36 & 37 were as under :-
'35. Police-officer may arrest offenders under section 24. - (1) Any person committing an offence under section 24 may, if his name and address be unknown, be arrested by any officer of police and forthwith conveyed before a Magistrate having jurisdiction in the place in which such offence has been committed, or shall be taken to the nearest police-station within the said jurisdiction, in order that such person may be detained until he can be brought before a Magistrate or until he shall enter into a recognizance with or without sureties for his appearance before a Magistrate.36. Form of license under Chapter IV. - Every license granted under Chapter IV of this Act shall, as far as possible, be in the form in the Schedule to this Act.
37. Act not to apply where small quantities of inflammable articles are deposited. - (1) Nothing in this Act shall be deemed to apply to buildings or places where small quantities of any of the articles referred to in clause (l) of section 2 are deposited.
36. Compliance with notice issued under section 35.
37. Recovery of fees.
37A. Director or superior nominated authority to seal building.
| Section 37A first inserted by W.B. Act 11 of 1952, then substituted by W.B. Act 7 of 1996. Previous Section 37A was as under :-'37A. Power of entry, etc.- (1) The Director, or any officer not below the rank of a Station Officer authorised by the Director in this behalf, may enter into or upon any building or place, with or without assistants, in order to make any inspection, test, examination, survey, measurement, weighment, valuation or enquiry for the purpose of carrying into effect the provisions of this Act or of any rule made thereunder or to obtain information for fire-fighting purposes with respect to the character of the buildings and other property within the local jurisdiction, the available water-supplies and the means of access thereto and other material local circumstances, which in his opinion, it is necessary for any of the purposes or in pursuance of any of the provisions of this Act or any such rule to obtain :Provided that -(a) no such entry shall be made between sun-set and sun-rise;(b) no dwelling-house and no public building or hut which is used as a dwelling place, shall be so entered, except with the consent of the occupier thereof, without giving the said occupier at least twenty-four hours' previous written notice of the intention to make such entry:(c) notwithstanding any power to enter any building or place hereby conferred, sufficient notice of such entry shall in every instance be given to enable the inmates of any apartment appropriated to females to withdraw to some part of the premises where their privacy need not be disturbed;(d) due regard shall always be had, so far as may be compatible with the exigencies of the purpose for which the entry is made, to the social and religious usages of the occupants of the buildings or places entered.(2) The Director or any officer referred to in sub-section (1) shall not use any force for the purpose of effecting any entry under sub-section (1) unless -(i) such entry cannot otherwise be effected; and(ii) there is reason to believe that an offence is being, or has been, committed against any provision of this Act or any rule made thereunder.(3) Except when it is in this Act or in any rule made thereunder otherwise expressly provided, no claim shall lie against any person for compensation for any damage necessarily caused by any entry made under sub-section (1) or by the use of any necessary force under sub-section (2).'. |