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 33] [Entire Act]

Union of India - Subsection

Section 33(a) in The Railway Claims Tribunal Act, 1987

(a)if the passenger was, or the animals or goods were, booked from one station to another on the railway of the same railway administration, against that railway administration;