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 27] [Entire Act]

Union of India - Subsection

Section 27(1) in THE MAJOR PORT AUTHORITIES ACT, 2021

(1)The Board of each Major Port Authority or the committee or committees constituted in this behalf by the Board in accordance with section 14, may,—
(a)frame scale of rates at which, and a statement of conditions under which, any services shall be performed or made available;
(b)frame scale of rates at which, and a statement of conditions under which, the access to and usage of the port assets may be allowed by the Board;
(c)frame consolidated scale of rates for any combination of services specified in clause (a) or for any combination of such service or services with any user or permission to use or access to any port assets as specified in clause (b);
(d)pass an order for refund of any amount overcharged by the Board in relation to the services provided to any person;
(e)pass an order for recovery of any rate or charge which is short-levied or erroneously refunded by the Board to any person under this Act; and
(f)frame different scales, fees, rates and conditions for different classes of goods and vessels under this section:
Provided that the fixation and implementation of such scales, fees, rates and conditions shall be in consonance with the norms as may be prescribed and shall.—
(i)not be with retrospective effect;
(ii)not be in derogation with the rules made by or directives of the Central Government in this behalf;
(iii)not be inconsistent with the provisions of the Competition Act, 2002 (12 of 2003); and
(iv)not be inconsistent with the provisions of any other law for the time being in force:
Provided that in case of Public Private Partnership projects after the commencement of this Act, concessionaire shall fix the tariff based on market conditions and on such other conditions as may be notified:Provided further that the revenue share and other conditions would be as per the provisions of the specific concession agreement between the Board and the Public Private Partnership concessionaire appointed under the Public Private Partnership project.