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 4] [Entire Act]

Union of India - Subsection

Section 4(4) in The Merchant Shipping (Recruitment And Placement Of Seafarers) Rules, 2005

(4)The contract and the agreement referred to in clause (c) and clause (e) of sub-rule (3) shall make provision for the repatriation of a stranded seafarer, his maintenance and the transportation of the mortal remains of an expired seafarer.