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 75] [Entire Act]

Union of India - Section

Section 48 in The Major Port Trusts Act, 1963

48. Scales of rates for services performed by Board or other person .-(1) [The Authority shall from time to time, by notification in the Official Gazette, frame a scale of rates at which, and a statement of conditions under which, any of the services specified hereunder shall be performed by a Board or any other person authorised under section 42 at or in relation to the port or port approaches-;]

(a)transhipping of passengers or goods between vessels in the port or port approaches;(b)landing and shipping of passengers or goods from or to such vessels to or from any wharf, quay, jetty, pier, dock, berth, mooring, stage or erection, land or building in the possession or occupation of the Board or at any place within the limits of the port or port approaches;(c)carnage or porterage of goods on any such place;(d)wharfage, storage or demurrage of goods on any such place;(e)any other service in respect of vessels, passengers or goods, [* * *] [ The words " excepting the services in respect of vessels of which fees are chargeable under the Indian Ports Act" omitted by Act 15 of 1997, Section 15 (w.r.e.f. 9.1.1997).].
(2)Different scales and conditions may be framed for different classes of goods and vessels.