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] [Entire Act]

Union of India - Section

Section 48 in The Static and Mobile Pressure Vessels (Unfired) Rules, 2016

48. License for transport of compressed gas.

(1)No compressed gas filled in a vessel shall be transported by a vehicle except under and in accordance with the conditions of a license granted under these rules.
(2)Nothing in this rule shall apply to the transport of compressed gas filled in a vessel by a railway administration.