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] [Entire Act]

Union of India - Section

Section 3 in The Kandla Port Trust (Licensing of Stevedores) Regulation, 2010

3. Scope.

- The policy shall cover the following activities :-
(i)Stevedoring undertaken by the Port
(ii)Stevedoring by the licensed stevedore
(iii)Stevedoring by the BOT terminal operator as prescribed in the license agreement.
The Stevedoring may cover the activities on board involving workmen and extending to unhooking for export (loading) Cargo and hooking of import (unloading) cargo involving workmen on-board or whatever practice prevalent in Kandla Ports.