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 4 in The Aircraft (Investigation of Accidents and Incidents) Rules, 2012

4. Notification.

(1)Where an accident or an incident occurs to an aircraft covered under sub-rule (2) of rule 1, then the pilot-in command of the aircraft or, if he be killed or incapacitated, the owner, the operator, the hirer or other person on Whose behalf he was in command of the aircraft, or any relevant person, as the case may be, shall, as soon as is reasonably practicable but in any case not later than 24 hours alter he becomes aware of the accident or the incident:-
(a)send notice thereof to the Aircraft Accident Investigation Bureau and Director-General of Civil Aviation by the quickest means of communication available; and
(b)in the case of an accident occurring in India, give information to the District Magistrate and the Officer-in charge of the nearest Police Station of the accident and of the place where it occurred.
(2)The notification shall be in plain language and contain as much of the following information as is readily available, namely :-
(a)for accidents the identifying abbreviation ACCID, for incidents INCID;
(b)manufacturer, model, nationality and registration marks, and serial number of the aircraft;
(c)name of owner, operator and hirer, if any, of the aircraft;
(d)qualification of the pilot-in-command and nationality of crew and passengers;
(e)date and time the accident or incident;
(f)last paint of departure and point of intended landing of the aircraft;
(g)position of the aircraft with reference to some easily defined geographical point and latitude and longitude;
(h)number of crew and passengers; aboard, killed and seriously injured; others, killed and seriously injured;
(i)description of the accident or incident and the extent of damage to the aircraft so far as is known;
(j)physical characteristics of the accident or incident area, as well as an indication of access difficulties or special requirements to reach the site, and
(k)presence and description of dangerous goods on board the aircraft, but notification shall not be delayed due to the lack of complete information.
(3)If the details or, other known relevant information referred in sub-rule (2) are omitted, such information shall also be dispatched as soon as it is possible.
(4)The notification as required in sub-rule (2) shall also be submitted to the Bureau by the concerned -
(a)aerodrome operator;
(b)officer-in-charge of air traffic control unit and the watch supervisory officer of air traffic control, and
(c)regional or the sub-regional officers of the Directorate General of Civil Aviation.
(5)The Bureau under the intimation to the Central Government shall notify the facts of the accident or serious Incident in the Indian territory or in the assigned oceanic all space beyond the territory of India, containing as much of the information referred to in sub-rule (2) as may be available with a minimum of delay and by the most suitable an quickest means available, to -
(a)the State of Registry;
(b)the State of Operator;
(c)the State of Design;
(d)the State of Manufacture; and
(e)ICAO when the aircraft involved is of a maximum mass of over 2,250 kg or is a turbojet powered aeroplane.
(6)The Bureau while notifying information in accordance with sub-rule (5) shall also add the following information, namely -
(a)an indication to what extent the investigation will be conducted by the Cental Government or is proposed to be delegated by the Cental Government to another State, namely -
(b)identification of the originating authority and means to contact the investigator-in-charge and the accident investigation authority of India at any time.
(7)If the State of Occurrence is not aware of a serious incident to an Indian registered aircraft or an aircraft operated by Indian operator, the Bureau shall forward a notification of such an incident to the State of Design, the State of Manufacturer and the State of Occurrence.