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 22] [Entire Act]

Union of India - Subsection

Section 22(2) in Indian Tramways Act, 1886

(2)A requisition shall not be made under sub-section (1) unless the making thereof has been approved by the local authority in manner prescribed.