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 3] [Entire Act]

Union of India - Subsection

Section 3(3) in Indian Tramways Act, 1886

(3)"road-authority", in relation to a road, means -
(a)if a local authority maintains and repairs the road, then that authority;
(b)if a local authority does not maintain and repair the road, and the road is neither vested in Government nor maintained and repaired by [[***] [Substituted by the A.O. 1937, for 'the Govt.'] Government], then the person in whom the road is vested; and
(c)if a local authority does not maintain and repair the road, and the road is vested in Government or maintained and repaired by [[***] [Substituted by A.O. 1937, for 'the Govt'.] Government], then [the Government for whose purposes a road is so vested or by which the road is maintained and repaired, as the case may be] [Substituted by the A.O. 1937, for 'the Local Government'.]: