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 2] [Entire Act]

State of Haryana - Subsection

Section 2(9) in The Punjab Aerial Ropeways Act, 1926

(9)"Rate" includes any fare, charge or other payment for the carriage of passengers, animals or goods;