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 3] [Entire Act]

Union of India - Section

Section 92 in The Cantonments Act, 2006

92. Lease of octroi, terminal tax or toll

.-It shall be lawful for the Chief Executive Officer, with the previous sanction of the Board to lease the collection of any octroi, terminal tax or toll for any period not exceeding one year; and the lessee and all persons employed by him in the management and collection of the octroi, terminal tax or toll shall, in respect thereof,-
(a)be bound by any orders made by the Chief Executive Officer for their guidance;
(b)have such powers exercisable by officers or employees of the Board under this Act as the Board may confer upon them; and
(c)be entitled to the same remedies and be subject to the same responsibilities as if they were employed by the Board for the management and collection of the octroi, terminal tax or toll, as the case may be:
Provided that no article distrained may be sold except under the orders of the Chief Executive Officer. Appeals