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]

State of Bihar - Subsection

Section 2(3) in The Bihar and Orissa Aerial Ropeways Act, 1924

(3)"post" includes any trestle, standard, strut or other contrivance for carrying, suspending or supporting a rope;