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] [Section 47] [Entire Act]

NCT Delhi - Subsection

Section 47(2) in The Delhi Metro Railway (Operation And Maintenance) Act, 2002

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the forms of notice of accidents to be given under section 38 and the particulars of the accident such notices shall contain;
(b)the persons to whom notices in respect of any inquiry under this Chapter are to be sent, the procedure to be followed in such inquiry and the manner in which a report of such inquiry shall be prepared;
(c)the nature of inquiry to be made by the metro railway administration into the causes of an accident under section 40;
(d)for conducting an inquiry under clause (e) of sub-section (1) of section 41;
(e)the procedure of conducting inquiry and preparation of the report under section 43;
(f)the making of an inquiry into the causes of the accident under section 45; and
(g)the form and manner of sending a return of accidents by the metro railway administration under section 46.