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 136] [Entire Act]

State of Assam - Subsection

Section 136(1) in Assam Municipal Act, 1956

(1)No toll-bar shall be established or tolls levied otherwise than for the purpose of recovering-
(a)the expenses incurred by the board in constructing, purchasing contributing to or widening such bridge;
(b)interest on such expenses, at the rate of six per centum per annum;
(c)the capitalized value of the receipt in respect or any public ferry, the proceeds of which are under the order of the Chief Commissioner placed at the disposal of the Board, will lose partially or completely owing to the construction of such bridge; and
(d)the capitalized value of the estimated cost to the Board of maintaining such bridge, and of renewing it if required, periodical renewal.