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 37] [Entire Act]

State of Bihar - Subsection

Section 37(1) in Bihar Inland Vessels Rules, 2013

(1)No passenger shall take with him or keep on board an inland vessel:
(a)any decayed meat, fish or vegetable, or any such other offensive article.
(b)Any dangerous and explosive material.