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 23] [Entire Act]

Union of India - Subsection

Section 23(2) in The Railway Passengers (Cancellation of Ticket and Refund of Fare) Rules, 2015

(2)In the circumstances specified in sub-rule (1), the TDR shall be issued only upto three days after the scheduled departure of the train.