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] [Entire Act]

Union of India - Section

Section 19 in The Harbour Craft Rules for the Port of Madras, 1935

19. Owner or tindal to prevent overloading.

- Whenever the number of passengers or the quantity of cargo in a registered harbour craft exceeds the number or the quantity entered in the licence, the owner, or, in the absence of the owner, the tindal, shall, before starting from the vessel or from the shore, require any passenger to leave the harbour craft or any consignor, consignee, or shipping or landing agent concerned to remove from the harbour craft the whole or any part of the cargo.