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 6] [Entire Act]

Union of India - Section

Section 33 in The Indian Ports Act, 1908

33. Levy of port-dues.

(1)[Subject to the provisions of sub-section (2),] [Inserted by Act 6 of 10916,Section 6.] in each of the ports mentioned in the First Schedule, such port-due, not exceeding the amount specified for the port in the third column of the schedule as the [Government] [Substituted by the A.O. 1937 for "Local Government"] directs, shall be levied on vessels entering the port and described in the second column of the Schedule, but not oftener than the time fixed for the port in the port in the fourth column of the schedule.
(2)[ The [Government] [Inserted by Act 6 of 1916, Section 6] may, by notification in the Official Gazette, after or add to any entry in the First Schedule relating to ports [in [any State] [The words "within its own province" successively Substituted by the A.O. 1937 and the A.O. 1950 to read as above.] or as the case may be, in the state], and this power shall include the power to regroup any such ports.[***] [The proviso omitted by the A.O. 1937.]
(3)[] [The original sub-section (2),re-numbered as sub-section (3) by 6 of 1916, Section 6.] whenever the [Government] [Substituted by the A.O. 1937 for "Local Government",] [*] [The words "with the previous sanction of the G.G. in Committed by by 6 of 1916, Section 6.] declares any other port to be subject to this Act, it may [*] [The words "with the like sanction "omitted by by 6 of 1916, Section 6.] by the same or any subsequent declaration, further declare,--
(a)in the terms of any of the entries in the second column of the first Schedule, the vessels which are to be chargeable with port-dues on entering the port,
(b)the highest rates at which such dues may be levied in respect of vessels chargeable therewith, and
(c)the times at which such vessels chargeable.
(4)[] [The proviso, inserted by Act 6 of 1916, Section 6, omitted by the A.O. 1937.] All port-dues now leviable in any port shall continue to be so leviable until it is otherwise declared in exercise of the powers conferred by this section.
(5)[] [The original sub-section (3)and (4),re-numbered as sub-section (4) by (5) respectively, by Act 6 of 1916, Section 6.] An order increasing or imposing port-dues under this section shall not take effect till the expirations of sixty days from the day on which the order was published in the Official Gazette.