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(c) in The Customs House Agents Licensing Regulations, 2004

(c)an agent employed for one or more vessels or air-crafts in order solely to enter or clear such vessels or aircrafts for work incidental to his employment as such agent.