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]

State of Madhya Pradesh - Section

Section 30 in The M.P. Boiler Operation Engineers' Rules, 1968

30. Signature and counter signature.

(1)A testimonial shall be signed by a responsible person with whom the candidate was employed and be countersigned by the Owner, Agent, Manager or Secretary of the Mill, factory or workshop or by such other person as the State Government may prescribe in this behalf.
(2)Candidates who have undergone a course of training at an Engineering College or Technical Institution must produce either the diploma of the institution or a certificate from the Principal or Superintendent of the Institution giving period devoted in completing the course.
(3)A testimonial in respect of service on steam-ship, may be signed by the Chief Engineer and countersigned by the master of the vessel or may be in the form of a seaman's discharge certificate issued by a Shipping Master.
(4)A testimonial of service rendered on railway boiler or boilers belonging to a Government Department or local bodies, shall be signed by a responsible officer under whom the candidate has directly served and countersigned by the head of the department concerned.