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 3] [Entire Act]

Union of India - Subsection

Section 3(11) in The Aircraft Rules, 1937

(11)[ "Balloon" means a non-power-driven lighter-than-air aircraft;] [Substituted by G.S.R. 1202, dated 23.7.1976. ][(11-A) "Cabin crew member" means a crew member other than a flight crew member;] [Inserted by G.S.R. 383, dated 11.7.2001 (w.e.f, 21.7.2001). ]