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]

State of Maharashtra - Section

Section 53 in The Maharashtra Maritime Board Act, 1996

53. Grant of part clearance after payment of rates realisation of damages etc.

If the Board gives to the officer of the Central Government whose duty is to grant the port clearance to any vessel at the port, a notice stating-
(i)That an amount specified therein is due in respect of rates, fines, penalties or expenses chargeable under this Act or under any regulations or orders made in pursuance thereof, against such vessel, or by the owner or master of such vessel in respect t
Here of, or against or in respect of any goods on board such vessel, or
(ii)that an amount specified therein is due in respect of any damage referred to in section 100 and such amount together with the cost of the proceedings for the recovery thereof before a Magistrate under that section has not been realised, such officer shall not grant such port-clearance until the amount so chargeable or due has been paid, or as the case may be, the damage and cost have been realised.
CHAPI'ER VIIBorrowing powers of the board