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 70 in Paradip Port Rules, 1966

70. Marking and packing of heavy packages

- Single articles and packages of one metric ton and over weight (Herein after referred to in this rule as heavy package) shall not be loaded on board any vessel in the port or along side the quay walls unless the gross weight of each such article or package has been plainly and durably marked upon it and packed by the consignors or their agents in the manner set out below.
(1)Manner of marking of heavy packages - (a) The gross weight on a heavy package shall be marked thereon in English and the regional language if possible with a kind of paint which is not easily effectable.
(b)Where a heavy package is of a light colour, black paint and where the package is of a dark colour white or yellow paint shall be used for such markings.
(2)Gross weight to be marked in metric tons/kilogrammes - Subject to the provisions of clause 6, the gross weight of a heavy package shall be marked thereon in metric tons/kilogrammes.
(3)Place of marking - The gross weight shall be marked on two sides of the heavy package so that in whatever position the package is placed, the marking is easily visible.
(4)Size of letters or figures - Every letter or figures used to mark the gross weight of a heavy package shall be at least seven and half Cms. (three inches) in length and half Cms,(one quarter of an inch) in breadth.
(5)Manner of packing - (a) The goods in heavy package shall be securely packed in a strong covering in such manner that there is no movement of the goods inside the package resulting in any disintegration of the goods or the covering.
(b)The covering shall be of such material and nature as can stand the strain of the packages being handled during the course of loading or unloading so that the risk of any injury to persons who handle the package is minimised.
(6)Marking of Approximate Weight in certain circumstances - Where at the place the heavy package is consigned there are no means available for determining the correct weight of the package, the anticipated minimum and maximum weight of the package, in metric tons/kilogrammes shall be marked thereon in the manner herein before specified.Provided that such anticipated maximum weight shall be so assessed that it does not fall below the actual weight of the package.Consignors and their agents, agents of vessels and stevedores shall be held responsible for any breach of the provisions of this rule.