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 41A] [Entire Act]

Union of India - Subsection

Section 41A(6) in The Aircraft Rules, 1937

(6)If a license holder or a candidate for a license or rating has failed in any flying test subsequent to any flying test successfully undergone by him for issue or renewal of the license or rating, the previous test as far as it is affected by subsequent flying test in which he has failed, will be considered invalid from the date of the subsequent test and the privileges accruing as a result of such earlier test shall be deemed to have been withdrawn.