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 8] [Entire Act]

Union of India - Subsection

Section 8(4) in Railway Passengers (Cancellation Of Ticket And Refund Of Fare) Rules, 1998

(4)The postponement or preponement of journey under the sub-rule (1) or sub-rule (2) shall be allowed only once.