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 30(2)] [Section 30] [Entire Act] State of Uttar Pradesh - Subsection Section 30(2)(b) in The United Provinces Aerial Ropeways Act, 1922 (b)the duties of the promoter's servants, police officers, and Magistrates on the occurrence of an accident;