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] [Entire Act]

State of Haryana - Section

Section 12 in The Northern India Ferries Act, 1878

12. Power to make rules.

- Subject to the control of the [State] [Substituted for the words 'Provincial' by the Adaptation of Laws Order, 1950.] Government, the Commissioner of a division, or such other officer as the [State] Government may, from time to time, appoint in this behalf, by name or in virtue of his office, may, from time to time, make rules consistent with this Act :-
(a)for the control and the management of all public ferries (within such division) and for regulating the traffic at such ferries;
(b)[ for regulating the time and manner at and in which and the terms on which, the tolls of such ferries may be let by auction, and prescribing the persons by whom auction may be conducted;] [Substituted by Act 3 of 1886, Section 1(2).]
(c)for compensating persons who have compounded for the tolls payable for the use of any such ferry when such ferry has been discontinued before the expiration of the period compounded for; and
(d)generally to carry out the purposes of this Act; and when the tolls of a ferry have been let under section 8, such Commissioner or other officer may, from time to time (subject as aforesaid), make additional rules consistent with this Act;
(e)for collecting the rents payable for the tolls of such ferries;
(f)in cases in which the communication is to be established by means of a bridge of boats, pontoons or rafts, or a swinging-bridge, flying bridge or temporary bridge, for regulating the time and manner at and in which such bridge shall be constructed and maintained and opened for the passage of vessels and rafts through the same; and
(g)in cases in which the traffic is conveyed in boats, for regulating (1) the number and kind of such boats and their dimensions and equipment; (2) the number of the crew to be kept by the lessee for each boat; (3) the maintenance of such boats continually in good condition; (4) the hours during which, and the intervals within which, the lessee shall be bound to ply; and (5) the number of passengers, animals and vehicles and the bulk and weight of other things that may be carried in each kind of boat at one trip.
The lessee shall make such returns of traffic as the Commissioner or other officer as aforesaid may, from time to time require.