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 1] [Entire Act]

Union of India - Section

Section 24 in Indian Tramways Act, 1886

24. Power to make rules.

(1)In addition to any other power to make rules expressly or by implication conferred by this Act, the [Government] [Substituted 'Local Government' by the A.O. 1937.] may make rules consistent with this Act -
(a)as to the form in which an application for an order shall be made;
(b)as to the costs to be paid by an applicant in respect of an order, and the time when, and the place where, those costs shall be paid;
(c)as to the payment of money or lodgment of securities, by way of deposit, by the applicant for an order before the order is published under section 6, sub-section (4), or a further order is made under section 8; the investment of money so paid; the disposal of interest or dividends from time to time accruing due on money or securities so paid, lodged or invested; the application of the money or securities or the produce thereof to the discharge of any liability incurred by the promoter; and the forfeiture, repayment or return of the money or securities;
(d)as to the plans and sections of any works to be deposited by applicants for orders or by promoters;
(e)for regulating the use of steam-power or any other mechanical power [or electrical power] [Inserted by Act 5 of 1911, s. 6.] on a tramway;
(f)as to any matter specified in section 7, sub-section (2), clauses (c), (d), (e), (j) and (k), as a matter which may be provided for in an order, when that matter has not been so provided for, or has not, in the opinion of the [Government] [Substituted 'Local Government' by the A.O. 1937.], been effectually so provided for;
(g)as to the periodical submission, by promoters, lessees and licensees, of accounts of traffic and receipts to the [Government] [Substituted 'Local Government' by the A.O. 1937.] or as that Government directs, and as to the forms in which those accounts are to be submitted;
(h)as to the accidents of which report is to be made to the [Government] [Substituted 'Local Government' by the A.O. 1937.] or as that Government directs;
(i)as to any matter respecting which rules may be made under this section by a local authority or a promoter or lessee; and
(j)generally, as to any other matter or thing in respect of which it may seem to the [Government] [Substituted 'Local Government' by the A.O. 1937.] to be expedient to make rules for carrying out the purposes of this Act.
(2)A local authority may, from time to time, with the previous sanction of the [Government] [Substituted 'Local Government' by the A.O. 1937.], make rules consistent with this Act and with the order and any rules made by the [Government] [Substituted 'Local Government' by the A.O. 1937.] under this Act, for regulating -
(a)the rate of speed to be observed in travelling upon a tramway within the circle of the local authority;
(b)the use of animal power on the tramway;
(c)the distances at which carriages using the tramway are to be allowed to follow one after the other;
(d)the stopping of carriages using the tramway, and the notice to be given to the public of their approach;
(e)the manner in which carriages using the tramway after sunset and before sunrise are to be lighted;
(f)the traffic on roads along or across which the tramway is laid;
(g)the number of passengers which may be carried in any carriage;
(h)the licensing and control of drivers, conductors and other persons having charge of the carriages of the promoter or lessee or a licensee; and
(i)generally, the mode of use of the tramway.
[* * * * *] [Proviso omitted by the A. O. 1950.]
(3)The promoter or lessee of a tramway may, from time to time, with the previous sanction of the [Government] [Substituted 'Local Government' by the A.O. 1937.], make [rules] [For an instance, see Mad. R. and O.] consistent with this Act and with the order and any rules made under this Act -
(a)for preventing the commission of any nuisance in or upon any carriage, or in or against any premises, belonging to him; and
(b)for regulating the travelling in any carriage belonging to him.
(4)The [Government] [Substituted 'Local Government' by the A.O. 1937.] may cancel any rule made by a local authority or by a promoter or lessee under this section.