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 24 in Dangerous Goods (Arrival, Receipt, Transport, Handling and Storage), in Jawaharlal Nehru Port Regulations, 2007

24. Sealing, marking and labelling of containers containing dangerous goods.

(1)The container should be sealed after packing and should not be locked unless specifically agreed to by Inspector of dangerous goods.
(2)Packing, marking, and labelling of container containing dangerous goods should be carried out in accordance with IMDG Code.