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] [Entire Act]

State of Himachal Pradesh - Section

Section 6 in Himachal Pradesh Ferries Act, 1956

6. Management may be vested in municipality.

- The State Government may direct that any public ferry situated within the limits of a town be managed by the officer or public body charged with the superintendence of the municipal affairs of such town, and thereupon that ferry shall be managed accordingly.