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 36] [Entire Act]

Union of India - Subsection

Section 36(c) in The Petroleum Rules, 2002

(c)no petrol-driven engine shall be used either as main engine or for the purpose of driving any auxiliary machinery or pumps;