Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 61(4)] [Section 61] [Entire Act] Union of India - Subsection Section 61(4)(ii) in Aircraft Rules, 1937 (ii)For Category B3, the relevant rating shall be 'piston-engine nonpressurised aeroplanes of 2000 kilogram Maximum Take-off Mass and below'.