Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 7(6)] [Section 7] [Entire Act] Union of India - Subsection Section 7(6)(d) in The Metro Railways (Notice of Accidents and Inquiries) Rules, 2014 (d)the conclusions arrived at together with a note of dissent, if any;