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 2(26A)] [Section 2] [Entire Act] Union of India - Subsection Section 2(26A)(b) in The Railways (Second Amendment) Act, 2003 (b)in clause (34), after the words" service of a railway", the following shall be inserted, namely:-