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 15] [Entire Act]

Union of India - Subsection

Section 15(2) in The Indian Merchant Shipping (Medical Examination) Rules, 1958

(2)The fee shall be Rs.1/- per seaman engaged by a Shipping Company to be recovered by the Shipping Master at the time of engagement.