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 48] [Entire Act]

Union of India - Subsection

Section 48(5) in The Aircraft Rules, 1937

(5)When in any case the license or rating is not issued, validated, renewed or re-validated or a duplicate license or rating is not issued, the Central Government may order the refund to the applicant of a proportionate part of the sum paid as fees.]