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 84] [Entire Act]

Union of India - Subsection

Section 84(1) in The Merchant Shipping Act, 1958

(1)The master of a foreign-going ship or the master of a home-trade ship of two hundred tons gross or more-
(a)on signing the agreement with his crew, shall produce to the shipping master before whom the same is signed, the certificates of competency which the [mates and engineers] of the ship are by this Act required to hold; [*] [ The word " and" omitted by Act 13 of 1987, Section 6 (w.e.f. 1.7.1989).]
(b)in the case of a running agreement, shall, also, before the second and every subsequent voyage, produce to the shipping master the certificate of competency of any mate or engineer then first engaged by him who is required by this Act to hold a certificate;
(c)[ who is not required to sign the agreement with the crew, shall submit before commencing the first voyage from any port to the Mercantile Marine Department having jurisdiction over such port, a list of crew with the particulars of grades of certificates of master, mates and engineers and shall also report to that Department of any later change in the list of the crew before any subsequent voyage.] [ Inserted by Act 13 of 1987, Section 6 (w.e.f. 1.7.1989).]