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 22] [Entire Act]

Union of India - Subsection

Section 22(1) in The Merchant Shipping (Registration Of Sailing Vessels) Rules, 1960

(1)The owner of every sailing vessel which was registered before the commencement of these rules shall within a period of three months of such commencement, produce before the registrar the relevant certificate of registry;Provided that the Director-General may, for sufficient reasons, extend this period up to six months.