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]

Union of India - Section

Section 32 in THE MARINE AIDS TO NAVIGATION ACT, 2021

32. Exemption.

The Central Government may, by notification in the Official Gazette, exempt.—
(a)any ship belonging to the Central Government or any State Government, which is not carrying cargo or passengers for freight or fares; or
(b)any other ship, or classes of ships or ships performing specified voyages, from the payment of marine aids to navigation dues either wholly or to such extent as may be specified in that notification.