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 9] [Entire Act]

Union of India - Subsection

Section 9(1) in The Carriage By Road Act, 2007

(1)A common carrier shall,-
(a)in case where the goods are to be loaded by the consignor, on the completion of such loading; or
(b)in any other case, on the acceptance of the goods by him, issue a goods receipt in such form and manner as may be prescribed.