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 12(14)] [Section 12] [Entire Act] Union of India - Subsection Section 12(14)(b) in The Merchant Shipping (Maritime Labour) Rules, 2016 (b)all expenses reasonably incurred by the seafarer, including the cost of repatriation referred to sub-rule (15);