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]

State of Odisha - Subsection

Section 5(12) in The Paradip Port Trust (Distraint or Arrest and Sale of Vessels) Regulations, 1988

(12)If the vessel is not removed from the harbour for any reason within 30 days' additional berth hire charges beyond the normal charges, as laid down in the Port's Scale of rates, shall be levied.