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]

Union of India - Subsection

Section 2(32) in The Hazardous Wastes (Management And Handling) Rules, 1989

(32)"transporter" means a person engaged in the off-site transportation of hazardous waste by air, rail, road or water;