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 132] [Entire Act]

Union of India - Subsection

Section 132(2) in The Aircraft Rules, 1937

(2)The Director-General shall give a show cause notice to the holder of certificate before suspending or cancelling a certificate stating -
(a)the facts and circumstances which justify the suspension or cancellation; and
(b)ask the holder of the certificate to submit explanation in writing, within thirty days from the date of receipt of the show cause notice.