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 45(2)] [Section 45] [Entire Act]

Bombay Presidency - Subsection

Section 45(2)(iv) in Bombay Aerial Ropeways Act, 1955

(iv)the goods which shall be deemed to be dangerous or offensive goods, and the carriage of such goods by aerial ropeway,