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 41] [Entire Act]

Union of India - Subsection

Section 41(6) in The Bangalore Metro Railway (Opening of Public Carriage for Passengers) Rules, 2011

(6)Subject to inspection being satisfactory, an 'all concerned message' may be issued by the Commissioner, communicating his authorisation for the introduction of commercial services under electric traction.