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 12(7)] [Section 12] [Entire Act]

Union of India - Subsection

Section 12(7)(b) in The Merchant Shipping (Maritime Labour) Rules, 2016

(b)the expenses of repatriation shall in no case be a charge upon the seafarers, except as provided for in sub-rule (4).