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 15] [Entire Act]

Union of India - Subsection

Section 15(3) in The Railway (Notices of and Inquiries Into Accidents) Rules, 1998

(3)The copy of the report aforesaid shall be accompanied-
(a)in the case referred to in clause (b) of sub-rule (2), by a statement of the persons involved in the accident whose prosecution the Head of the Railway Administration concerned considers to be desirable;
(b)in the case referred to in clause (c) of sub-rule (2), by a copy of the evidence taken at the inquiry.