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 5] [Entire Act]

Union of India - Section

Section 12 in The Indian Ports Act, 1908

12. Removal of lawful obstructions.

(1)If any obstruction or impediment to the navigation of any port subject to this Act has been lawfully made, or has become lawful by reason of the long continuance of such obstruction or impediment, or otherwise, the conservator shall report the same for the information of the [Government] [Substituted by the A.O. 1937 for "Local Government".], and shall, with the sanction of [the Government] [Substituted by the A.O. 1937 for "that Govt.".], cause the same to be removed or altered, making reasonable compensation to the person suffering damage by such removal or alteration.
(2)Any dispute arising concerning such compensation shall be determined according to the law relating to like disputes in the case of land required for public purposes.