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(1) in Aircraft Rules, 1937

(1)The Director-General may, by giving notice in writing to the holder of a certificate, impose any condition or suspend or cancel the certificate, if there are reasonable grounds to believe that -
(a)there has been a breach of any condition to which the certificate is subject; or
(b)the facilities, operations or maintenance are not of the standard necessary in the interests of the safety of air traffic services or air navigation.