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 1] [Entire Act]

Union of India - Section

Section 30 in The Coast Guard Act, 1978

30. Low flying and annoyance by flying.—

Any person subject to this Act, being the pilot of an aircraft belonging to or in the service of the Coast Guard, who—
(a)flies it at a height lower than the minimum height authorised by his Commanding Officer except while taking off or landing; or
(b)flies it so as to cause or likely to cause unnecessary annoyance to any person,
shall, on conviction by a Coast Guard Court, be liable to suffer imprisonment for a term which may extend to two years or such less punishment as is in this Act mentioned.