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 11] [Entire Act]

Union of India - Subsection

Section 11(2) in The Kandla Harbour Craft Rules, 1955

(2)No person shall be employed or registered as a tindal of a licensed harbour craft if he
(a)is not a certified officer qualified to be the master or engineer of such harbour craft in accordance with rule 31; and
(b)is, in the opinion of licensing officer, unaccustomed to use such harbour craft or otherwise inefficient.