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] [Entire Act]

State of Telangana - Section

Section 9 in Telangana Ferries Act, 1314 F

9. Cancellation of lease.

(1)The [Government] [Substituted for the words 'Sarkari-i-Aali' by the A.P.A.O. 1957.] may cancel the lease after giving three months previous notice to the lessee.When any lease is cancelled under sub-section (1), the [Collector] [Substituted for the word 'Taluqdar' by the A.P.A.O. 1957.] shall, after inquiry, submit a report as to the amount of compensation to be paid to the lessee; and the [Government] [Substituted for the words 'Sarkari-i-Aali' by the A.P.A.O. 1957.] may pass proper orders thereon.