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]

State of Assam - Section

Section 33 in The Control and Management of Ferries Rules, 1968

33.

If and when any passenger and/or any other service is run by any company/Department etc., touching only one ghat and approach of a ferry, the lessee shall have no claim for remission or for compensation on this account.