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 15] [Entire Act]

Union of India - Subsection

Section 15(b) in The Merchant Shipping (Examination Of Engineers In The Merchant) Navy Rules, 1963

(b)For a Motor Certificate, 21 months, of which at least six months must have been on the main propelling machinery of a motor ship.