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 7] [Entire Act]

Union of India - Section

Section 4 in The Northern Indian Ferries Act, 1878

4. Power to declare establish define and discontinue public ferries.

The State Government may from time to time
(a)declare what ferries shall be deemed public ferries, and the respective districts in which, for the purposes of this Act, they shall be deemed to be situate;
(b)take possession of a private ferry and declare it to be a public ferry;
(c)establish new public ferries where, in its opinion, they are needed;
(d)define the limits of any public ferry;
(e)change the course of any public ferry; and
(f)discontinue any public ferry which it deems unnecessary.
Every such declaration, establishment, definition, change or discontinuance shall be made by notification in the Official Gazette:[Subs. by Act 38 of 1920, s. 2 and the First Schedule, Pt. I, for the proviso][Provided that when a river lies between two States, the powers conferred by this section shall, in respect of such river, be exercised jointly by the State Governments of those States by notifications in their respective Official Gazettes [The words “and in any case where the said Local Governments fail to agree as regards the exercise of any such power they shall exercise such power subject to the control of the G.G. in C.” omitted by the A.O. 1937***:]Provided also that, when any alteration in the course or in the limits of a public ferry is rendered necessary by changes in the river, such alteration may be made, by an order under his hand, by the Commissioner of the Division in which such ferry is situate, or by such other officer as the State Government may, from time to time, appoint by name or in virtue of his office in this behalf.