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 21] [Entire Act]

Union of India - Section

Section 15 in The Major Port Trusts Act, 1963

15.

/716Statement of Objects and Reasons.-At present, there are six major ports in the country, namely, Calcutta, Bombay, Madras, Visakhapatnam, Cochin and Kandla. The first three ports are administered by Port Trusts while the other three are administered direct by the Government of India.2. The Port Trusts at the three major ports of Calcutta, Bombay and Madras are statutory bodies. They consist of a Chairman (and a Deputy Chairman of Calcutta) appointed by the Central Government, elected representatives of commercial, shipping and trade interests, representatives of Central Government Departments concerned with the working of the port, i.e., Customs, Defence and Railways, representatives of the State Government and the local Municipal Corporations or Municipalities concerned and the representatives of labour employed in the port. The Port Trusts administer the ports subject to the control of Central Government in respect of certain specified matters only for example, creation of, and appointment to, certain senior posts, acquisition and sale of immovable property, fixation of rates and charges, floating loans, annual budgets etc.3. The remaining three major ports of Visakhapatnam, Cochin and Kandla are under the immediate charge of a Port Administrative Officer appointed by the Central Government who has been vested with powers similar to those of a Head of a Department. These powers are limited in nature and the Port Administrative Officer has, therefore, to obtain the orders of the Central Government on many matters which would normally be disposed of at local level in the Port Trusts. Commercial and trade interests, especially at Visakhapatnam and Cochin, have also been agitating for some time that they should have a direct voice in the administration of those ports.4. In the circumstances and in view of the fact that statutory Port Trusts have successfully administered the three older ports of Calcutta, Bombay and Madras for many years, it is proposed to constitute Port Trusts at Visakhapatnam, Cochin and Kandla also. Provision has also been made for the extension of the Act, by notification, to any other port which may be declared as a major port in future.The Bill seeks to give effect to these proposals. Notes on Clauses explain in detail the various provisions of the Bill.Amendment Act 29 of 1974-Statement of Objects and Reasons.-At present the ports of Bombay, Calcutta and Madras are governed by the Bombay Port Trusts Act, 1879, the Calcutta Port Act, 1890 and the Madras Port Trust Act, 1905, respectively. The remaining ports of Visakhapatnam, Paradip, Cochin, Mormugao and Kandla are governed by the Major Port Trusts Act, 1963. The Commission on Major Ports constituted by the Government of India in 1968 to make a comprehensive study of the Major Ports in the country observed that the Acts governing the ports of Bombay, Calcutta and Madras have become out of date and that it is advisable to bring about a measure of uniformity for the governance of all major ports by making the Act of 1963 applicable to the three ports also, Government have accepted this recommendation. It is, therefore, proposed to apply the Major Port Trusts Act, 1963 to the three ports of Bombay, Calcutta and Madras.2. Opportunity is being availed of to amend some of the provisions of the Major Port Trusts Act, 1963, in the light of the experience gained in the administration of that Act and to give effect to certain recommendations of the Major Ports Commission accepted by Government.3. The Bill seeks to achieve the above objects.Amendment Act 17 of 1982-Statement of Objects and Reasons.-The Major Port Trusts Act, 1963 provides for the constitution of Port Trusts for major ports in India and for the vesting of the administration, control and management of such ports in such Port Trusts. In the light of the working of the Act, the difficulties felt by the Port Trusts and the present day conditions, it is considered necessary to make certain amendments to the Act.2. The following are the main amendments proposed in the Bill:-(a) Power is being taken to have more than one Deputy Chairman for a Board. Such a provision is particularly necessary in cases where a major port is formed by combining two or more ports (vide clause 3).(b) Provision is being made for the appointment of a person who is not a Trustee to be a member of a committee of a Board. This is for enabling specialists to be included in such committees (vide clause 5).(c) Section 25 of the Act relating to the powers of the Chairman of a Board to grant leave, to suspend or to remove employees of a Board is being enlarged to cover compulsory retirement of an employee (vide clauses 8 and 10).(d) The rates of charges under section 39 of the Act and the limits of penalties by way of fine under sections 113, 114 and 115 of the Act are being enhanced to make the provisions more deterrent (vide clauses 12,16,17 and 18).(e) Sub-section (1) of section 49 of the Act is being amended to enable a Board to lease any land or shed belonging to it or in its possession or occupation at a rate higher than that prescribed under the said sub-section in cases where such lease is by auction or by inviting tenders (vide clause 13).(f) Proviso to section 96(1) of the Act relating to the limits in excess of which any loss cannot be written off by a-Board without the approval of the Central Government is being modified to empower the Central Government itself to fix such limits from time to time by order.Amendment Act 12 of 1988-Statement of Objects and Reasons.-Sub-section (2) of section 88 of the Major Port Trusts Act, 1963, inter alia, provides that the moneys standing at the credit of the Board which cannot immediately be applied in the manner or for the purposes specified in sub-section (1), shall be deposited in the State Bank of India or a scheduled bank or banks or invested in public securities or such other securities as the Central Government may approve in this behalf. However, there is no provision in this section whereby the surplus moneys standing at the credit of a Board can be given as loans to the Board of another pot. Further, the concept of pooling of resources of all ports for port development is a part of the accepted national policy. In the Approach Paper to the Seventh Five Year Plan 1985-90; which was approved by the National Development Council and also presented to Parliament, it has been stated that the resources of all ports should be pooled for the development of the port sector. This policy has been reiterated in the Seventh Five Year Plan Document 1985-90. All the ports are not equally placed so far as generation of surplus funds is concerned and some ports are more advantageously placed than the others. It has, therefore, become a matter of necessity that the Central Government, being in charge of all the major ports, should have the authority to pool the resources of all the major ports and deploy surplus funds in the development of ports and deploy surplus funds in the development of ports all over India. In order to give effect to this policy, it is necessary to amend suitably section 88 of the Major Port Trusts Act, 1963 so as to provide that surplus funds standing at the credit of ports can be deployed subject to the general or special directions of the Central Government which may be given for the purpose of maintenance or development of major ports in the country of generally for the development of shipping and navigation. As it was urgently necessary to divert some funds to the Board of a new major port trust, an Ordinance was promulgated by the President on the 28th January, 1988 to amend the Major Port Trusts Act, 1963 and for certain other consequential amendments.The Bill seeks to replace the aforesaid Ordinance.[16th October, 1963]An Act to make provision for the constitution of port authorities for certain major ports in India and to vest the administration, control and management of such ports in such authorities and for matters connected therewith.Be it enacted by Parliament in the Fourteenth Year of the Republic of India as follows:-
Brought into force on 29.2.1964.