Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 12] [Section 4(1)] [Section 4] [Entire Act] Union of India - Subsection Section 4(1)(h) in The Admiralty (Jurisdiction And Settlement Of Maritime Claims) Act, 2017 (h)agreement relating to the use or hire of the vessel, whether contained in a charter party or otherwise;