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 3] [Entire Act]

Union of India - Section

Section 3 in Indian Tolls Act, 1851

3. Their powers for recovery of toll.

- In case of non-payment of any such toll on demand, the officers appointed to collect the same may seize any of the carriages or animals on which it is chargeable, or any part of their burden of sufficient value to defray the toll; and, if any toll remains undischarged for twenty-four hours, with the cost arising from such seizure, the case shall be brought before the officer appointed to superintend the collection of the said toll, who may sell the property seized for discharge of the toll, and all expenses occasioned by such non-payment, seizure and sale, and cause any balance that may remain to be returned, on demand, to the owner of the property; and the said officer, on receipt of the property, shall forthwith issue a notice that, at noon of the next day, exclusive of Sunday, or any closed holiday, he will sell the property by auction:Release of seized property on tender of dues.Provided that, if, at any time before the sale has actually begun, the person whose property, has been seized shall tender the amount of all the expenses incurred, and of double the toll payable by him, the said officer shall forthwith release the property seized.
Andhra Pradesh.- In application to Andhra area of the State of Andhra Pradesh, the Amendment made in section 3 is the same as that of Madras (Tamil Nadu).Tamil Nadu.- In its application to the State of Tamil Nadu in section 3 for the words "officers appointed to collect the same" the words "officers and persons appointed to collect the same" shall be substituted. - [T.N. Act 14 of 1942, section 3 (w.r.e.f. 19-4-1938).]