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 6] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(11) in The Railways Act, 1989

(11)“demurrage” means the charge levied for the detention of any rolling stock after the expiry of free time, if any, allowed for such detention;