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 133BA] [Entire Act]

Union of India - Subsection

Section 133BA(1) in The Aircraft Rules, 1937

(1)Notwithstanding anything contained in rule 133B, the Director-General may accept a foreign approved organisation for the purpose of maintenance of aircraft, engine and components or training in accordance with the requirements specified by the Director-General in this behalf.