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 100] [Entire Act]

Union of India - Section

Section 115 in Government of India Act, 1935

115. (l) No ship registered in the United Kingdom shall be subjected by or under any Federal or Provincial law to any treatment affecting either the ship herself, or her master, officers, crew, passengers or cargo, which is discriminatory in favour of ships registered in British India, except in so far as ships registered in British India are for the time being subjected by or under any law of the United Kingdom to treatment of a like character which is similarly, discriminatory in favour of ships registered in the United Kingdom.

(2)This section shall apply in relation to aircraft as it applies in relation to ships.
(3)The provisions of this section, are in addition to and not in derogation of the provisions of any of the preceding sections of this chapter.GOI.116