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] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(9) in The Aircraft (Carriage Of Dangerous Goods) Rules, 2003

(9)"flight crew member" means a licensed crew member charged with duties essential to the operation of an aircraft during a flight duty period: