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 61] [Entire Act]

Union of India - Subsection

Section 61(14) in Aircraft Rules, 1937

(14)[ A person holding a valid Aircraft Maintenance Engineers Licence in the old format may be issued, with or without limitation and without further examination, an Aircraft Maintenance Engineers Licence in the appropriate category under this rule subject to such conditions as may be specified by the Director-General.] [Substituted by Notification No. G.S.R. 289(E), dated 08.04.2022 (w.e.f. 23.03.1937).]