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]

Union of India - Section

Section 1860 in The Futwah-Islampur Light Railway Line (Nationalisation) Act, 1985

1860.

Statement of Objects and Reasons. - The Futwah-Islampur Light Railway Line takes off from Futwah station on the Patna-Mokamah Main Line and ends at Islampur. It is owned and managed by the Futwah-Islampur Light Railway Company Limited. It is a narrow guage line of 43.45 km. length. The track and rolling stock of the said line is in a dilapidated condition without replacement of the rails, locomotive, coaches and wagons, for a number of years. The heavy floods during the years 1976 and 1978 caused further damage to the track and rolling stock of the aforesaid line and the said Company has not undertaken any replacement of the same so far. In the present condition of track and rolling stock, the running of trains on the aforesaid line is considered to he a potential safety hazard. Further, the Central Government is also incurring huge losses on the working of this line without any corresponding benefit to the public. It is, therefore, proposed to acquire, in the public interest, the undertakings of the Futwah-Islampur Light Railway Company Limited in relation to Futwah-Islampur Light Railway Line.2. The Bill seeks to achieve the above objects. - Gaz. of India 21-11-85, Part II, S. 2. Ext., p. 8 (No. 56).[30th December, 1985].An Act to provide for the acquisition, in the public interest, of the undertakings of the Futwah-islampur Light Railway Company Limited in relation to the Futwah-Islampur Light Railway Line and for matters connected therewith or incidental thereto.Whereas the tracks and rolling stock of the Futwah-Islampur Light; Railway Line owned by the Futwah-Islampur Light Railway Company Limited are in a dilapidated condition,And Whereas the running of trains on the aforesaid line besides being hazardous and uneconomical, is also resulting in heavy loss to the Central Government;And Whereas the aforesaid Company is not in a position to make the assets serviceable for public use;And Whereas it is necessary in the public interest to acquire the undertakings of the said Company in relation to the said railway line;BE it enacted by Parliament in the Thirty-sixth Year of the Republic of India as follows:-