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 48] [Entire Act]

Union of India - Subsection

Section 48(4) in The Aircraft Rules, 1937

(4)Every application for technical examination or the issue, validation, renewal or re-validation of licenses and ratings or the issue of duplicate license and ratings shall be paid in the manner prescribed and notified by the Director--General.