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 10] [Entire Act]

State of West Bengal - Subsection

Section 10(1) in The Bengal Aerial Ropeways Act, 1923

(1)No aerial ropeway intended for the public carriage of passengers, animals or goods shall be opened for any kind of traffic until the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] or an Inspector empowered by the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] in this behalf has, by an order, sanctioned the opening thereof for that purpose. The sanction of the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.] under this section shall not be given until an Inspector has, after inspection of the ropeway, reported in writing to the [State Government] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937 and the Adaptation of Laws Order, 1950, respectively.]-
(a)that he has made a careful inspection of the ropeway and appurtenances;
(b)that the moving and fixed dimensions and other conditions prescribed under sub-section (4) of section 6 and Sub-section (1) of section 7 have been complied with ;
(c)that the ropeway is sufficiently equipped for the traffic for which it is intended;
(d)that the by by-laws and rules prescribed by sections 27 and 42 have been duly made, approved and published; and
(e)that the ropeway is, in his opinion, fit for public traffic and can be used without danger either to the persons, animals or goods carried thereon, or to the persons employed thereon, or to the general public.