Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 6(4)] [Section 6] [Entire Act] State of Haryana - Subsection Section 6(4)(xi) in The Punjab Aerial Ropeways Act, 1926 (xi)the conditions under which the aerial ropeway may be taken over by the [State] Government to be worked by itself or by a local authority or by a person other than the promoter;