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 12] [Entire Act]

State of Bihar - Subsection

Section 12(1) in Rules Made Under Bengal Ferries Act, 1885

(1)The lessee shall be bound-
(a)to provide as many boats and of such description as the Magistrate may require;
(b)to employ such crew in, and to provide such equipment for, each such boat as the Magistrate may require.