Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 136(2)] [Section 136] [Entire Act] Union of India - Subsection Section 136(2)(d) in The Railways Act, 1989 (d)the authorities by whom exemptions under sub-section (4) of section 132 or sub-section (3) of section 133 may be made;