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]

State of Karnataka - Subsection

Section 2(h) in The Karnataka Marine Fishing (Regulation) Act, 1986.

(h)"registered fishing vessel" means, -
(i)a fishing vessel registered under section 11 of the Marine Products Export Development Authority Act, 1972 (Central Act 13 of 1972) ; or
(ii)a fishing vessel registered under any other Central or State Act; for the time being in force ; or
(iii)a fishing vessel registered under section 8 ;