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 20 in The Kandla Port Trust (Authorization of Pilots) Regulations, 2013

20. Pilots Behaviour.

(1)A Pilot shall at all times exercise strict sobriety. He shall be the incharge of the vessel throughout the time and use his utmost care and diligence for her safety and the safety of other vessels and property. He shall not lay by the vessel aground without a written order from the owner or Officer in command.
(2)A Pilot is an employee of the Board and governed by the Kandla Port Employees (Recruitment, Seniority and Promotion) Regulations for all his service matters and, therefore, in the event of any misconduct or misbehaviour while in service liable to disciplinary proceedings under Kandla Port Employees (Classification, Control and Appeal) Regulations as amended from time to time.