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 2 in The Nuclear Liability Fund Rules, 2015

2. Definitions.

(1)In these rules, unless the context otherwise requires-
(a)"Act" means the Civil Liability for Nuclear Damage Act, 2010 (No. 38 of 2010);
(b)"levy" means the amount charged from the operator under rule 3;
(c)"Fund" means the Nuclear Liability Fund established under rule 3;
(2)Words and expressions used herein and not defined but defined in the Act shall have the meanings respectively assigned to them in the Act.