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(e) in The Merchant Shipping (Seamen's Levy of Fees) Rules, 1974

(e)"Shipping master" includes an office-in-charge of the office specified by a notification under sub-section (3) of section II of the Act for conducting the whole or any part of the business of the shipping office; and