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 2] [Entire Act]

Union of India - Subsection

Section 2(s) in The Boilers Act, 2025

(s)“structural alteration, addition or renewal” means,
(i)any change in the design of a boiler or boiler components;
(ii)replacement of any part of boiler or boiler components by a part which does not conform to the same specification; or
(iii)any addition to any part of a boiler or boiler components;