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 The Customs House Agents Licensing Regulations, 2004

(4)An applicant shall be all owed a maximum period of seven years within which he shall pass both the written and oral examinations. No further extension of time shall be granted.