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 12] [Entire Act]

Union of India - Subsection

Section 12(8) in Recycling of Ships Act, 2019

(8)Every certificate of authorisation for ship recycling facility shall be valid for such period not exceeding five years as may be specified by the regulations.