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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(b) in The Jammu and Kashmir Aerial Ropeways Act, 2002

(b)any accident of a description usually attended with loss of human life or with serious physical injury as aforesaid, or with serious injury to property ;