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 13] [Entire Act]

Union of India - Subsection

Section 13(2) in The Railway Passengers (Manner Of Investigation Of Untoward Incidents) Rules, 2003

(2)The administrative in-charge of claim office of the Zonal Railway who has received the notice of claim for that particular incident shall arrange to collect the report from the claim office of Railway where the incident has occurred and submit the same to the concerned bench of the Railway Claims Tribunal alongwith the Written Statement.]FORM 1(See rule 4)Report Of Untoward Incident