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 118] [Entire Act]

Union of India - Subsection

Section 118(3) in The Explosives Rules, 2008

(3)An order of suspension or revocation of a licence shall be deemed to have been served if sent by post to the address of the licensee entered in the licence.