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 Assam - Section

Section 27 in The Control and Management of Ferries Rules, 1968

27.

In the event of loss or damage to the steamer/motor driven ferry/vessel/engined/marboat/single boat or any other property and appliances belonging to Government and in the charge of the lessee which is attributed to negligence on the part of the lessee, the Director/Executive Engineer/Sub-divisional Officer, as the case may be, shall assess such loss or damage and the amount so assessed shall be deducted from the security deposit. The amount assessed by any of the above officers will be final unless the Secretary to the Government of Assam in the Transport Department on a reference being made by the lessee within reasonable time modifies the amount on valid grounds. If the security does not cover the amount so assessed the balance may be recovered as an arrear of land revenue from the lessee.