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 13] [Entire Act]

Union of India - Subsection

Section 13(3) in The Cochin Harbour Craft Rules, 1947

(3)The Deputy Conservator of the Port shall exercise his discretion in fixing the number of crew required in a licensed harbour craft plying within the port and carrying passengers.