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 2(16)] [Section 2] [Entire Act] Union of India - Subsection Section 2(16)(a) in The Aircraft (Carriage Of Dangerous Goods) Rules, 2003 (a)requires hospitalisation for more than 48 hours, commencing within seven days from the date the injury was received; or