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 5] [Entire Act]

Union of India - Subsection

Section 5(4) in The Merchant Shipping (Recruitment and Placement of Seafarers) Rules, 2016

(4)If the recruitment and placement service fails to furnish the report referred in sub-rules (2) and (3), within the specified period, the Director may suspend or withdraw the registration granted and licence issued under these rules:Provided that no such licence shall be suspended or withdrawn without giving the aggrieved person an opportunity of being heard.