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 44] [Entire Act]

Union of India - Section

Section 43 in The Major Port Trusts Act, 1963

43. Responsibility of Board for loss, etc., of goods .-(1) Subject to the provisions of this Act, the responsibility of any Board for the loss, destruction or deterioration of goods of which it has taken charge shall,-

(i)in the case of goods received for carriage by railway, be governed by the provisions of the [Indian Railways Act, 1890 (9 of 1890)]; and(ii)in other cases, be that of a bailee under sections 151, 152 and 161 of the Indian Contract Act, 1872 (9 of 1872), omitting the words "in the absence of any special contract" in section 152 of that Act:[Provided that no responsibility under this section shall attach to the Board-(a)until a receipt mentioned in sub-section (2) of section 42 is given by the Board; and(b)after the expiry of such period as may be prescribed by regulations from the date of taking charge of such goods by the Board.]
(2)A Board shall not be in any way responsible for the loss, destruction or deterioration of, or damage to, goods of which it has taken charge, unless notice of such loss or damage has been given within such period as may be prescribed by regulations made in this behalf [from the date of taking charge of such goods by the Board] [ Substituted by Act 29 of 1974, Section 19, for " from the date of the receipt given for the goods" (w.e.f. 1.2.1975).] under sub-section (2) of section 42.