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 Bihar - Section

Section 7 in Rules Made Under Bengal Ferries Act, 1885

7. (a) A copy of the advertisement, and of the rules and the form of agreement required to be executed under Section 9 of the Act, shall be posted up in a conspicuous place in the Magistrate's office, and shall be duly notified on the day of the auction.

(b)The District Magistrate shall personally hold the auction.
Note. - In rules relating to ferries the management of which has been transferred to a local authority under the provisions of Section 35 of the Act, this rule should provide that the Chairman of the Local Authority concerned shall personally hold the auction.
(c)All intending bidders shall deposit one-fourth of the previous annual rent before they are allowed to bid at an auction. The deposit shall be returned to all bidders except one with whom the ferry has been settled in whose case the deposit shall be set off against the amount of rent required to be deposited by him under Rule 9. If the bidder with whom the ferry is settled, fails to execute the contract under Rule 10 within a date fixed by the Magistrate which should be not less than fifteen days after the date of bidding, the Magistrate may order forfeiture of the whole amount of the deposit.
(d)New settlements of ferries shall be made at least three months before the expiry of the terms of the existing leases.
(e)The maximum period for which a lease may be granted shall not exceed three years at a time.