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] [Entire Act]

Union of India - Section

Section 2 in The Metro Railways (Procedure for Investigation of Misbehaviour or Incapacity of the Claims Commissioner) Rules, 2017

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Metro Railways (Operation and Maintenance) Act,2002 (60 of 2002);
(b)"section" means a section of the Act;
(c)"Judge" means the Judge of the Supreme Court appointed for conducting the inquiry under sub-rule (3) of rule 3.
(2)Words and expressions used in these rules and not defined, but defined in the Act, shall have the meanings, respectively assigned to them in the Act.