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 5] [Entire Act]

Union of India - Subsection

Section 5(1) in The Port Of New Mangalore (Rates For The Use Of Wharf) Rules, 1977

(1)All goods intended for shipment shall be assessed on export application and the wharfage dues, wherever necessary, shall be paid before the goods are shipped.