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 3] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(2) in The Aircraft Act, 1934

(2)[Subject to the provisions of section 14, the Central Government] [Substituted by Act 44 of 2007, Section 8, for " The Central Government" . ] may, by notification in the Official Gazette make rules regulating all matters incidental or subsidiary to the exercise of this power.[8A. Power of Central Government to make rules for protecting the public health.-[Subject to the provisions of section 14, the Central Government] may, by notification in the Official Gazette, make rules for the prevention of danger arising to the public health by the introduction or spread of any infectious or contagious disease from aircraft arriving at or being at any aerodrome and for the prevention of the conveyance of infection or contagion by means of any aircraft leaving an aerodrome and in particular and without prejudice to the generality of this provision may make, with respect to aircraft and aerodromes or any specified aerodrome, rules providing for any of the matters for which rules under sub-clauses (i) to (viii) of clause (p) of sub-section (1) of section 6 of the Indian Ports Act, 1908 (15 of 1908) may be made with respect to vessels and ports.][8B. Emergency powers for protecting the public health.-