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 Uttarakhand - Section

Section 33 in Uttarakhand Ropeways Act, 2014

33. Notification of claims to refund of overcharges and compensation for losses.

- No person shall be entitled to a refund of an overcharge in respect of animals or goods carried by a ropeway or to compensation for the loss, destruction or deterioration of animals or goods delivered to be so carried, unless his claim to the refund or compensation has been preferred in writing by him or on his behalf to the promoter within six months from the date of the delivery of the animals or goods for carriage by the ropeway.Chapter - XIII Delegation of Powers Of, and Making of Rules By State Government