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 52 in The Aircraft Rules, 1937

52. [ Modification and repair. [Substituted by G.S.R. 1202, dated 23.7.1976. ]

(1)A person shall not carry out any modification or repair affecting safety of any aircraft in respect of which there is a valid certificate of airworthiness unless he has been required to do so in pursuence of these rules or unless he has obtained the prior approval of the Director-General.
(2)
(a)Modifications issued by the manufacturer of an aircraft, aircraft component or item of equipment of that aircraft which have been issued a type certificate by the Director-General or elsewhere may be deemed as approved modifications, unless otherwise specified by the Director-General.
(b)Repair schemes issued by the manufacturer of an aircraft, aircraft component or item of equipment of that aircraft issued with a type certificate by the Director-General or elsewhere and other repairs carried out in accordance with standard aeronautical engineering practice may be deemed as approved unless otherwise specified by the Director-General.
(3)The Director-General may give approval for repair or modification other than those referred to in sub-rule (2), of an aircraft, aircraft component, or item of equipment of that aircraft, where the owner or operator furnishes such evidence relating to the intended modification or repair and its effect on the airworthiness of aircraft as specified by the Director-General.
(4)Modifications which have been approved by the Director-General for one aircraft, aircraft component, item of equipment may be incorporated in others of the type provided it is within the terms of approval.
(5)
(a)While an aircraft has been modified or repaired after a major damage or major defect, the aircraft shall not be flown until an appropriately licensed engineer or an authorised person has certified in the manner specified by the Director-General that the aircraft is in a fit condition to be flown for purpose of experiment or test, as the case may be.
(b)While an aircraft component or item of equipment has to be modified or repaired, it shall not be released until it is certified by an appropriately licensed engineer or an authorised person as may be specified by the Director-General.
(6)The form and manner of distribution of the certificate and its copies referred to in the above sub-rules and preservation thereof shall be as may be specified by the Director-General.
(7)A certificate in pursuance of the preceding sub-rules shall not be issued unless the materials, parts, method comply with such designs, drawings, specifications or instructions as may be issued by the manufacturers or as may be specified or approved by the Director-General. The method and the workmanship shall be in accordance with standard aeronautical practice or as may be approved by the Director-General.]