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 2] [Entire Act]

Union of India - Section

Section 19 in The Carriage by Air Act, 1972

19. The carrier is liable for damage occasioned by delay in the carriage by air of passengers, luggage or goods.