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 4] [Entire Act]

State of West Bengal - Section

Section 3 in The Gangasagar Mela Act, 1976

3. Power of the State Government on the occasion of the Gangasagar Mela.

(1)If the State Government is satisfied that as a result of the influx of too many pilgrims at a time at the Sagar Islands on the occasion of the Gangasagar Mela the health, safety and welfare of these pilgrims are likely to be endangered the State Government may, by notification in the Official Gazette, declare that the whole or any portion of the area within the Sagar Islands shall be a notified area.
(2)Upon the publication of a notification under sub-section (1) it shall be competent for the State Government to take such measures for safeguarding the health, safety and welfare of the pilgrims as the State Government thinks necessary.
(3)The details of the measures to be taken under sub-section (2) and the manner in which they shall be executed shall be laid down by the State Government by rules made in this behalf.
(4)An order made under sub-section (1) shall remain in force for such period as may be specified in the notification.