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 3] [Section 98(1)] [Section 98] [Entire Act] Union of India - Subsection Section 98(1)(a) in The Railways Act, 1989 (a)are in a defective condition as a consequence of which they are liable to damage, deterioration, leakage or wastage; or