Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(42)] [Section 3] [Entire Act] Union of India - Subsection Section 3(42)(i) in The Aircraft Rules, 1937 (i)engaged in commercial operations means the pilot designated by the operator as being in command and charged with the safe conduct of a flight; and