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 521] [Entire Act]

Union of India - Section

Section 23 in The Railways Act, 1989

23. Sections 21 and 22 to apply to the opening of certain works.—

The provisions of sections 21 and 22 shall apply to the opening of the following works if they form part of, or are directly connected with, a railway used for the public carriage of passengers and have been constructed subsequent to the giving of a report by the Commissioner under section 22, namely:—
(a)opening of additional lines of railway and deviation lines;
(b)opening of stations, junctions and level crossings;
(c)re-modelling of yards and re-building of bridges;
(d)introduction of electric traction; and
(e)any alteration or reconstruction materially affecting the structural character of any work to which the provisions of sections 21 and 22 apply or are extended by this section.