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 2] [Entire Act]

Union of India - Subsection

Section 2(d) in The Vizagapatnam Harbour Craft Rules, 1950

(d)[ "Licensed harbour craft" means any harbour craft licensed under these Rules; (e) "Motor boats" means any power driven harbour craft propelled wholly or in part by any form of electrical or mechanical power other than steam; [Substitued by S.R.O. 614, dated 28th March, 1952]