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 18] [Entire Act]

Union of India - Subsection

Section 18(4) in The Static And Mobile Pressure Vessels (Unfired) Rules, 1981

(4)Liquid level gauging device .-(i) a vessel used for liquefiable gas or dissolved gas shall be equipped with a liquid level gauging device to afford ready determination of the amount of liquid in the vessel at any time;
(ii)all liquid level indicators shall be suitable for operation at the design pressure of the vessel;
(iii)every vessel shall, in addition, be equipped with a fixed maximum level indicating device depending upon the liquefiable gas or dissolved gas filled in the vessel;
(iv)gauging devices that require bleeding of the contents of the vessel, such as, a rotary tube, fixed tube and slip tube shall be designed in such a manner that the same cannot be completely withdrawn in normal gauging operations.