Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(2)] [Section 8] [Entire Act] Union of India - Subsection Section 8(2)(ii) in Railway Passengers (Cancellation Of Ticket And Refund Of Fare) Rules, 1998 (ii)the confirmed or RAC or waitlisted accommodation is available in the train in which fresh reservation is required;