[Cites 0, Cited by 3]
[Entire Act]
Union of India - Section
Section 48 in Road Transport Corporations Act, 1950
48. [ Transitional provision relating to Bombay State Road Transport Corporation [Inserted by Act 11 of 1960, Section 71. ]
.Notwithstanding anything contained in section 47-A it shall be lawful for the Government of the State of Bombay to frame a scheme under sub-section (1) thereof and forward the same to the Central Government before the 1st day of May, 1960, and in such a case, the power conferred on the Central Government to make an order under sub-section(2) thereof may be exercised before that day but no order so made shall take effect till that day.]| [Delhi].In its application to the Union territory of Delhi , after Section 48,insert the following sections, namely:Chapter VI Special Provisions Applicable To The Union Territory Of Delhi49. Prosecution and cognisance of offences. (1) No Court shall proceed to the trial of any offence made punishable by or under this Act except on the complaint of, or on an information received from,the General Manager of the new Corporation or a person authorised by him by general or special order in this behalf in writing.(2) All offences against this Act or any rule or regulation made thereunder , or any bye-law continued thereunder , whether committed within or without the limits of the Union territory of Delhi , shall be cognisable by a Magistrate.50. Appointment of Magistrates.(1) The State Government may appoint one or more Magistrates of the first or second class for the trial of offences against this Act or any rule or regulation made thereunder or any bye-law continued thereunder and may prescribe the time and place at which such Magistrate or Magistrates shall sit for the dispatch of business.(2) Such Magistrates and the members of their staff shall be paid such salary, pension, leave and other allowances as may ,from time to time, be fixed by the State Government.(3) The new Corporation shall, out of its fund, pay to the State Government the amounts of the salary, pension, leave and other allowances as fixed under sub-section (2) together with all other incidental charges in connection with the establishments of the said Magistrates.(4) Such Magistrates shall have jurisdiction over the whole of the Union territory of Delhi .(5) For the purposes of the Code of Criminal Procedure,1898, all Magistrates appointed under this section shall be deemed to be Magistrates appointed under section 12 of that Code.51. Composition of offences.(1) The General Manager of the new Corporation or any officer or other employee specially empowered by him in this behalf in writing may, either before or after the institution of the proceedings, compound any offence made punishable by, or under this Act.(2) Where an offence has been compounded, the offender, if in custody, shall be discharged and no proceedings shall be taken against him in respect of the offence so compounded.52. Limitation of time for prosecution.No person shall be liable to punishment for any offence against this Act or any rule or regulation made thereunder , unless complaint of such offence is made before a Magistrate within six months next after,(a) the date of commission of such offence, or(b) the date on which the commission or existence of such offence was first brought to the notice of the complainant.53. Power of Magistrate to hear cases in absence of accused when summoned to appear.If any person summoned to appear before a Magistrate to answer a charge of an offence against this Actor any rule or regulation made thereunder , or any bye-law continued thereunder , fails to appear at the time and place mentioned in the summons, or on any date to which the hearing of the case is adjourned, the Magistrate may hear and determine the case in his absence, if(a) service of the summon son such person is proved to his satisfaction, and(b) no sufficient cause is shown for the non-appearance of such person. Delhi Road Transport Laws(Amendment) Act, 1971 (71 of 1971), Section 7 and Sch . I (w.r.e.f .3-11-1971 ). |