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 36] [Entire Act]

State of West Bengal - Subsection

Section 36(7) in The West Bengal Maritime Board Act, 2000

(7)After any goods have been taken charge of, and a receipt has been given for them, under this section, no liability for any loss or damage which may occur to them shall accrue to any person to whom a receipt has been given or to the master, or the owner, of the vessel from which the goods have been landed or transhipped.