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 15] [Entire Act]

Union of India - Subsection

Section 15(1) in The Merchant Shipping (Examination For Skipper And Second Hand Of A Fishing Vessel) Rules, 1964

(1)Every candidate for an examination shall proceed to the oral test, irrespective of whether he has passed or failed in the written test. A candidate who fails to take up the oral test at the appointed time shall, unless he produces a medical certificate or other satisfactory evidence of his inability to attend the oral test be regarded as having failed both in the oral and the written tests.