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 30 in Aircraft Rules, 1937

30. Certificate of registration.

- [(1) The authority empowered to register aircraft and to grant certificate of registration in India shall be the Central Government. The certificate of registration shall include the following particulars, namely] [Substituted by G.S.R. 1202, dated 23.7.1976.]:--Type of aircraft, [constructor's number, year of manufacture] [Substituted by G.S.R. 243(E), dated 2.8.1996.], nationality and registration marks referred to under these rules, full name, nationality and address of the owner, usual station of aircraft and the [date of registration and the period of validity of such registration] [Substituted by G.S.R. 404(E), dated 14.7.1997.]:[Provided that in the case of leased aircraft, the certificate of registration shall also include the validity of the lease and the names, nationalities and addresses of the less or and the lessee.] [Substituted by G.S.R. 243(E), dated 2.8.1996][(1-A) The Central Government may, by general or special order issued from time to time, specify the period of validity of registration of the aircraft.] [Inserted by G.S.R. 404(E), dated 14.7.1997.]
(1B)[ The Central Government may, on receipt of application along with the fee provided in sub-rule (3B) of rule 35, reserve a registration mark for a period of one year, which may be further extended for one year at a time.] [Inserted by Notification No. G.S.R. 289(E), dated 08.04.2022 (w.e.f. 23.03.1937).]
(2)An aircraft may be registered in India in either of the following categories, namely:-Category A-Where the aircraft is wholly owned either--
(i)by citizens of India; or
(ii)by a company or corporation registered and having its principal place of business within India [***]; [Words "and the Chairman and at least two--thirds of the Directors of which are citizens of India" omitted by by G.S.R. 28(E) - dated 17.1.2011 w.e.f. 17.1.201.] or
(iii)[ by the Central Government or any State Government or any Company or Corporation owned or controlled by either of the said Governments;] [Substituted by G.S.R. 243(E), dated 2.8.1996.]
(iv)[ by a company or corporation registered elsewhere than in India: [Inserted by G.S.R. 36, dated 7.1.199.]
Provided that such company or corporation has given the said aircraft on lease to any person mentioned in sub-clause (i), sub--clause (ii) or sub-clause (iii); and]Category B-Where the aircraft is wholly owned either--
(i)by persons resident in or carrying on business in India; who are not citizens of India, or
(ii)by a company or corporation registered elsewhere than in India and carrying on business in India.
(3)No aircraft in respect of which the conditions required in sub-rule (2) are not satisfied, or which is already validly registered in another country, shall be registered in India.
(4)In a case where the usual station of an aircraft and its ordinary area of operation are not situated in India, the Central Government may decline to accept an application for registration of the aircraft in India, or, as the case may be, to permit the aircraft to remain registered in India, if, in its opinion, the aircraft could more suitably be registered in some other country.
(5)In any particular case, the Central Government may decline to register an aircraft in India, if, in the circumstances of the case, it appears to it to be inexpedient in the public interest that the aircraft should be registered.
(6)[ The registration of an aircraft registered in India may be cancelled at any time by the Central Government, if it is satisfied that--
(i)such registration is not in conformity with the provisions of sub-rule (2); or
(ii)the registration has been obtained by furnishing false information; or
(iii)the aircraft could more suitably be registered in some other country; or
(iv)the lease in respect of the aircraft, registered in pursuance of sub--clause (iv) of clause (a) of sub-rule (2) [has expired or has been terminated in accordance with terms of lease or]]
(v)[ the certificate of airworthiness in respect of the aircraft has expired for a period of five years or more; or] [Inserted by G.S.R. 813(E), dated 21.11.2008 (w.e.f. 21.11.2008).]
(vi)[] [Renumbered by G.S.R. 813(E), dated 21.11.2008 (w.e.f. 21.11.2008).] the aircraft has been destroyed or permanently withdrawn from use; or
(vii)[] [Renumbered by G.S.R. 813(E), dated 21.11.2008 (w.e.f. 21.11.2008.] it is inexpedient in the public interest that the aircraft should remain registered in India.]
(7)[ The registration of an aircraft registered in India, to which the provisions of the Cape Town Convention and Cape Town Protocol apply, shall be cancelled by the Central Government, within five working days, without seeking consent or any document from the operator of the aircraft or any other person, if an application is received from the IDERA Holder along with: -
(i)the original or notarised copy of the IDERA recorded with the Director-General; and
(ii)a priority search report from the International Registry regarding all Registered Interests in the aircraft ranking in priority along with a certificate from the IDERA Holder that all registered interests ranking in priority to that of the IDERA Holder in the priority search report have been discharged or that the holders of such interests have consented to the deregistration and export of the aircraft:
Provided that such cancellation of registration of the aircraft shall not affect the right of the Central Government or of any entity thereof, or any inter-governmental organisation in which India is a member, or other private provider of public services in India, to arrest or detain or attach or sell an aircraft object under its laws for payment of amounts owed to the Government of India, any such entity, organisation or provider directly relating to the services provided by such aircraft in respect of that object.Explanation. - For the purpose of this sub-rule, "International Registry" "means the Registry established under Article 16 of the Cape Town Convention"] [Substituted by Notification No. G.S.R. 821(E), dated 27.8.2018 (w.e.f. 23.3.1937).].