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 9] [Entire Act]

State of West Bengal - Subsection

Section 9(4) in The West Bengal Marine Fishing Regulation Act, 1993

(4)The registration of a vessel once made under this section shall, until cancelled by the authorised officer, continue to be in force, provided that where a vessel is required to hold a certificate to be issued by the Mercantile Marine Department of the Central Government for operation, such vessel shall hold such certificate.