Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(1)] [Section 4] [Entire Act] Union of India - Subsection Section 4(1)(d) in The Cochin Harbour Craft Rules, 1947 (d)the nature of the licence required, i.e., whether it is required for a passenger boat, or for a cargo boat, or for a passenger and cargo boat.