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 14] [Entire Act]

State of Andhra Pradesh - Subsection

Section 14(1) in Andhra Pradesh Municipal Tramways (Construction, Operation and Maintenance) Act, 2008

(1)If a tramway operator authorised under an order made under Section 4 or an agreement under Section 5, as the case may be,-
(a)does not within the time specified in such order or agreement, substantially commence the construction of the tramway system, or
(b)having commenced the construction, suspends it without reasons sufficient in the opinion of the State Government to warrant the suspension, or
(c)does not within the time specified in such order or agreement, as the case may be, complete the tramway system and open it for public traffic, or
(d)committed material breach of any terms and conditions of such order or agreement, as the case may be, the State Government shall have the power to suspend by a notification the powers, rights and authority of the ram way operator under the order, or under the agreement, as the case may be. Any such suspension by the State Government, shall, notwithstanding anything to the contrary contained herein, be deemed to be under the order or the agreement, as the case may be, and without prejudice to the respective rights and remedies which the State Government and the tramway operator may have with respect to such suspension under the order or under the agreement, as the case may be.