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 5] [Section 64] [Entire Act]

Union of India - Subsection

Section 64(1) in The Railways Act, 1989

(1)Every person entrusting any goods to a railway administration for carriage shall execute a forwarding note in such form as may be specified by the Central Government:Provided that no forwarding note shall be executed in the case of such goods as may be prescribed.