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 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Major Port of Tuticorin (Harbour Craft) Rules, 1976

(2)Nothing in these rules shall apply to:-any craft forming part of the equipment of a ship or steamer unless it carries the passengers or cargo for profit;
(i)any craft maintained solely for purpose of pleasure and not connected with the carrying of-
(ii)passengers or cargo for profit;
(iii)any craft belonging to the Port.