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 4] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(17) in The Railways Act, 1989

(17)“freight” means the charge levied for the carriage of goods including transhipment charges, if any;