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 310] [Entire Act]

Union of India - Subsection

Section 310(3) in The Merchant Shipping Act, 1958

(3)The Central Government may, on such conditions as it may think fit, exempt from the provisions of this Part relating to load lines-
(a)any ship plying between the near neighbouring ports of two or more countries, if the Central Government and the Governments of those countries are satisfied that the sheltered nature and conditions of the voyages between those ports make it unreasonable or impracticable to apply to ships so plying the provisions of this Part relating to load lines;
(b)any ship plying between near neighbouring ports of the same country, if the Central Government is satisfied as aforesaid;
(c)wooden ships of primitive build, if the Central Government considers that it would be unreasonable or impracticable to apply the said provisions to them;
(d)[ any coasting ship, being an existing ship of less than one hundred and fifty tons gross or a new ship of less than twenty-four metres in length: [ Substituted by Act 25 of 1970, Section 5, for Clause (d) (w.r.e.f. 21.7.1968).]
Provided that any such ship does not carry cargo;
(e)any ship which embodies features of a novel kind, if the Central Government is satisfied that the application of the provisions of this Part relating to load lines to such a ship might seriously impede research into development of such features and their incorporation in ships and the Central Government and the Governments of the countries to be visited by the ship are satisfied that the ship complies with safety requirements which are adequate for the purposes for which the ship is intended and are such as to ensure the overall safety of the ship;
(f)any ship which is not normally engaged on voyages to ports outside India but which in exceptional circumstances is required to undertake such voyage if the Central Government is satisfied that the ship complies with safety requirements which are adequate for such voyage.]