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 156] [Entire Act]

Union of India - Section

Section 50 in The Railways Act, 1989

50. Supply of tickets on payment of fare.—

(1)Any person desirous of travelling on a railway shall, upon payment of the fare, be supplied with a ticket by a railway servant or an agent authorised in this behalf and such ticket shall contain the following particulars, namely:—
(i)the date of issue;
(ii)the class of carriage;
(iii)the place from and the place to which it is issued; and
(iv)the amount of the fare.
(2)Every railway administration shall display the hours during which booking windows at a station shall be kept open for the issue of tickets to passengers.
(3)The particulars required to be specified on a ticket under clauses (ii) and (iii) of sub-section (1) shall,—
(a)if it is for the lowest class of carriage, be set forth in Hindi, English and the regional language commonly in use at the place of issue of the ticket; and
(b)if it is for any other class of carriage, be set forth in Hindi and English:
Provided that where it is not feasible to specify such particulars in any such language due to mechanisation or any other reason, the Central Government may exempt such particulars being specified in that language.