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 11] [Entire Act]

State of Haryana - Subsection

Section 11(1) in The Punjab Aerial Ropeways Act, 1926

(1)The [State] Government may appoint Inspectors of Aerial Ropeways and may fix the fees to be charged to promoters for the performance by Inspectors of their duties under this Act.