(2)In particular and without prejudice to the generality of the foregoing power, such rules may prescribe-(a)[ the form of any certificate and record of equipment issued under this Part; [ Substituted by Act 63 of 2002, Section 15, for Clause (a) (w.e.f. 1.2.2003).](aa)the manner of surveys required to be made in respect of ships to which the manner of surveys specified in the Safety Convention is not applicable;](b)the circumstances in which a certificate purporting to have been issued outside India in accordance with the provisions of the Safety Convention or the Load Line Convention shall be recognised in India;(c)the fees to be charged in respect of any certificate issued under this Part and the manner in which such fees may be recovered;(d)[ the fees to be charged for the survey or inspection of hull, machinery boilers, electrical appliances and other fittings and the materials, used for their construction, fire appliances, life saving appliances, radio communications equipment, radar, echo sounding device and gyro compass, or testing or approval of any of the foregoing equipments or materials used for their manufacture, or examination of plans of construction of any part of ships' hull, machinery, electrical appliances and other equipment aforesaid and the manner in which such fees may be recovered.] [ Inserted by Act 12 of 1983, Section 9 (w.e.f. 18.5.1983).][PART IX-A] [ Part IX-A containing Sections 344-A to 344-I inserted by Act 21 of 1966, Section 30 (w.e.f. 28.5.1966).] Nuclear Ships