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 6] [Entire Act]

State of Odisha - Subsection

Section 6(4) in The Orissa Marine Fishing Regulation Act, 1982

(4)In granting or refusing licence under Sub-section (2), the authorised officer shall have regard to the following, namely :
(a)the condition of the fishing vessel including the accessories and fishing gear with which it is fitted;
(b)any order made under Section 5;
(c)any other matter that may be prescribed.