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 2] [Entire Act]

State of Maharashtra - Section

Section 461A in The Mumbai Municipal Corporation Act, 1888

461A. [ By-laws for purposes of [Brihan Mumbai Electric Supply and Transport Undertaking] [This section was inserted by Bombay 48 of 1948, Section 42.].

(1)The corporation may from time to time make bye-laws for regulating matters affecting the conduct of the [Brihan Mumbai Electric Supply and Transport Undertaking] [These words were substituted by Maharashtra 25 of 1996, (w.e.f. 4.9.1996).] not inconsistent with the provisions of this Act or of any other enactment applicable to the undertaking or with the provisions of any rules, bye-laws, regulations, permit or licence issued thereunder.
(2)In particular, and without prejudice to the generality of the foregoing power such bye-laws may provide for the following matters, namely:-
(a)the rate of speed to be observed in travelling upon the tramways of the [Brihan Mumbai Electric Supply and Transport Undertaking] [These words were substituted by Maharashtra 25 of 1996, (w.e.f. 4.9.1996).];
(b)the distances at which carriages using the said tramways shall be allowed to follow one after the other;
(c)the stopping of carriages using the said tramways;
(d)the hours at which such carriages carrying goods shall run on the tramways;
(e)the prevention of the commission of any nuisance in or upon any vehicle of the [Brihan Mumbai Electric Supply and Transport Undertaking] [These words were substituted by Maharashtra 25 of 1996, (w.e.f. 4.9.1996).] used for the conveyance of the public or in or against any premises of the undertaking;
(f)generally for regulating the travelling in or upon vehicles of the [Brihan Mumbai Electric Supply and Transport Undertaking] [These words were substituted by Maharashtra 25 of 1996, (w.e.f. 4.9.1996).] used for the conveyance of passengers; and
(g)the observance by municipal officers and servants appointed in connection with the [Brihan Mumbai Electric Supply and Transport Undertaking] [These words were substituted by Maharashtra 25 of 1996, (w.e.f. 4.9.1996).] of sobriety, courtesy and special vigilance to prevent danger to persons or vehicles using the street.
(3)In respect of any transport undertaking acquired by the corporation, all by-laws and regulations relating to such undertaking in force immediately before such acquisition shall be deemed to have been made under sub-section (1) and shall continue in force until altered, repealed or amended by the corporation.]