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] [Entire Act]

Union of India - Section

Section 25 in The Boilers Act, 2025

25. Appeal to Central Government.

(1)Any person aggrieved by an order made under section 24 by the Chief Inspector—
(a)refusing to register a boiler or to grant or renew a certificate in respect of a boiler;
(b)refusing to grant a certificate having validity for the full period applied for;
(c)refusing to grant a certificate authorising the use of a boiler at the maximum desired pressure;
(d)withdrawing or revoking a certificate or provisional order;
(e)reducing the amount of pressure indicated in any certificate or the period for which such certificate has been granted;
(f)ordering any structural alteration, addition or renewal to be made in or to a boiler or steam-pipe; or
(g)refusing sanction to the making of any structural alteration, addition or renewal to be made in or to a boiler or steam-pipe,
may, within thirty days of the communication to him of such order, prefer an appeal to the Central Government in such form and manner, within such time and on payment of such fee as may be prescribed by the Central Government.
(2)Any person aggrieved by the refusal of an inspecting authority to grant a certificate of inspection of manufacture or erection may, within thirty days from the date of communication of such refusal, prefer an appeal to the Central Government.
(3)The procedure for disposing of an appeal shall be such as may be prescribed by the Central Government.