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 32] [Entire Act]

Union of India - Subsection

Section 32(ii) in The Harbour Craft Rules for the Port of Madras, 1935

(ii)"motor vessel" means a vessel, other than a steam vessel, propelled wholly or in part by electricity or other mechanical power.