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 128] [Entire Act]

Union of India - Subsection

Section 128(3) in The Aircraft Rules, 1937

(3)If any recording facility provided in accordance with sub rule (1) becomes unserviceable, the person in charge of communication, navigation, surveillance or air traffic management facility at an Aeronautical Telecommunication Station shall ensure that the apparatus is rendered serviceable again as soon as possible within reasonably practicable time.