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(c) in The Port Of New Mangalore Rules, 1976

(c)"dangerous goods", means as defined in the Indian Merchant Shipping (Carriage of Dangerous Goods) Rules, 1954;