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 80] [Entire Act]

Union of India - Section

Section 3 in The Merchant Shipping Act, 1958

3. Definitions. -

In this Act, unless the context otherwise requires,-
(1)[ "cargo ship" means a ship which is not a "passenger ship".][(1-A)] [Original Clause (1) renumbered as Clause (1-A) and before Clause (1-A), as so Renumbered, Clause (1) inserted by Act 21 of 1966, Section 2 (w.e.f. 28.5.1966).] "coasting ship" means a ship exclusively employed in trading between any port or place in India and any other port or place on the continent of India or between ports or places in India and ports or places in Ceylon or Burma;
(2)"coasting trade of India" means the carriage by sea of passengers or goods from any port or place in India to any other port or place on the continent of India;
(3)"collision regulations" means the regulations made under section 285 for the prevention of collisions at sea;
(4)"company" means a company as defined in section 3 of the Companies Act, 1956;
(5)"country to which the Load Line Convention applies" means,-
(a)a country the Government of which has been declared [* * *] [ The words " or is deemed to have been declared" omitted by Act 25 of 1970, Section 2 (w.r.e.f. 21.7.1968).] under section 283 to have accepted the Load Line Convention and has not been so declared to have denounced that Convention;
(b)a country to which it has been so declared that the Load Line Convention has been applied under the provisions of [article thirty-two] [ Substituted by Act 25 of 1970, Section 2, for " article twenty-one" (w.r.e.f. 21.7.1968).] thereof, not being a country to which it has been so declared that that Convention has ceased to apply under the provisions of that article;
(6)"country to which the Safety Convention applies" means,-
(a)a country the Government of which has been declared under section 283 to have accepted the Safety Convention and has not been so declared to have denounced that Convention;
(b)a territory to which it has been so declared that the Safety Convention extends, not being a territory to which it has been so declared that that Convention has ceased to extend;
(7)"Court" in relation to sections 178 to 183 (inclusive) means a civil or revenue Court;
(8)"Director General" means the Director General of Shipping appointed under section 7;
(9)"distressed seaman" means a seaman engaged under this Act who, by reason of having been discharged or left behind from, or shipwrecked in, any ship at a place outside India, is in distress at that place;
(10)"effects", in relation to a seaman, includes clothes and documents;
(11)"equipment", in relation to a ship, includes boats, tackle, pumps, apparel, furniture, life saving appliances of every description, spars, masts, rigging and sails, fog signals, lights, shapes and signals of distress, medicines and medical and surgical stores and appliances, charts, radio installations, appliances for preventing, detecting or extinguishing fires, buckets, compasses, axes, lanterns, loading and discharging gears and appliances of all kinds and all other stores or articles belonging to or to be used in connection with or necessary for the navigation and safety of the ship;[(11-A) "family" means,-
(i)in the case of male, his wife, his children whether married or unmarried, his dependent parents and his deceased son's widow and children:
Provided that if a person proves that his wife has ceased under the personal law governing him or the customary law of the community to which the spouses belong, to be entitled to maintenance she shall no longer be deemed to be a part of such person's family for the purpose of this Act, unless such person subsequently intimates by express notice in writing, to the Central Government that she shall continue to be so regarded; and
(ii)in the case of female, her husband, her children, whether married or unmarried, her dependent parents, her husband's dependent parents and her deceased son's widow and children:
Provided that if a person by notice in writing to the Central Government expresses her desire to exclude her husband from the family, the husband and his dependent parents shall no longer be deemed to be a part of such person's family for the purpose of this Act, unless such person subsequently cancels in writing any such notice.Explanation .-In either of the above two cases, if the child, or, as the case may be, the child of a deceased son, of a person has been adopted by another person and if under the personal law of the adopter adoption is legally recognised, such a child shall be considered as excluded from the family of the first mentioned person.] [ Inserted by Act 41 of 1984, Section 2 (w.e.f. 15.7.1985).]
(12)"fishing vessel" means a ship fitted with mechanical means of propulsion which is exclusively engaged in sea fishing for profit;
(13)"foreign-going ship" means a ship, not being a home-trade ship, employed in trading between any port or place in India and any other port or place or between ports or places, outside India;
(14)[ "free board" means the distance measured vertically downwards, amidships from the upper edge of the deck line to the upper edge of the related load line;] [ Substituted by Act 25 of 1970, Section 2, for Clause (14) (w.r.e.f. 21.7.1968).]
(15)"High Court", in relation to a vessel, means the High Court within the limits of whose appellate jurisdiction-
(a)the port of registry of the vessel is situate; or
(b)the vessel is for the time being; or
(c)the cause of action wholly or in part arises;
(16)"home-trade ship" means a ship not exceeding three thousand tons gross which is employed in trading between any port or place in India and any other port or place on the continent of India or between ports or places in India and ports or places in Ceylon, Maladive Islands, Federation of Malaya, Singapore or Burma;
(17)"Indian consular officer" means the consul-general, consul, vice-consul, consular agent and pro-consul appointed as such by the Central Government, and includes any person authorised by the Central Government to perform the functions of consul-general, consul, vice-consul, consular agent or pro-consul;
(18)"Indian ship" means a ship registered as such under this Act and includes any ship registered at any port in India at the commencement of this Act which is recognised as an Indian ship under the proviso to sub-section (2) of section 22;[(18-A) "international voyage" means a voyage from or to a port or place in India to or from a port or place outside India;] [ Inserted by Act 21 of 1966, Section 2 (w.e.f. 28.5.1966).]
(19)"load line certificate" means the certificate issued under section 316 or section 321;
(20)[ "Load Line Convention" means the International Convention on Load Lines signed in London on the 5th day of April, 1966, as amended from time to time;] [ Substituted by Act 25 of 1970, Section 2, for Clause (20) (w.r.e.f. 21.7.1968).]
(21)"Marine Board" means a Board of Marine Inquiry convened under section 373;
(22)"master" includes any person (except a pilot or harbour master) having command or charge of a ship;[(22-A) "nuclear ship" means a ship provided with a nuclear power plant;] [Inserted by Act 21 of 1966, Section 2 (w.e.f. 28.5.1966).]
(23)"owner" means-
(a)in relation to a ship, the person to whom the ship or a share in the ship belongs;
(b)in relation to a sailing vessel, the person to whom the sailing vessel belongs;
(24)"passenger" means any person carried on board a ship except-
(a)a person employed or engaged in any capacity on board the ship on the business of the ship;
(b)a person on board the ship either in pursuance of the obligations laid upon the master to carry shipwrecked, distressed or other persons or by reason of any circumstances which neither the master nor the charterer, if any, could have prevented or forestalled;
(c)a child under one year of age;
(25)"passenger ship" means a ship carrying more than twelve passengers;
(26)"pilgrim" means a person making a pilgrimage and, in the case of a passenger on board a pilgrim ship, includes every person accompanying or travelling with the person making the pilgrimage;
(27)[ "pilgrimage" means pilgrimage to any holy place in the Hedjaz or to any other place declared by the Central Government to be a place of pilgrimage by notification in the Official Gazette;
(28)"pilgrim ship" means a special trade passenger ship which makes a voyage to or from the Hedjaz, or, as the case may be, to or from any other place of pilgrimage declared as such by the Central Government in pursuance of clause (27), during the season of the pilgrimage and which carries pilgrims in a proportion of not less than one pilgrim for every one hundred tons of the gross tonnage of the ship;] [ Substituted by Act 69 of 1976, Section 3, for Clause (27) (w.e.f. 1.12.1976).]
(29)"port of registry", in relation to a ship or a sailing vessel, means the port at which she is registered or is to be registered;
(30)"prescribed" means prescribed by rules made under this Act;
(31)"proceeding" in relation to sections 178 to 183 (inclusive) includes any suit, appeal or application;
(32)"proper officer" means the officer designated by the Central Government to be the proper officer at the port or place and in respect of the matter to which reference is made in the provision of this Act in which the expression occurs;
(33)"proper return port", in relation to a master, seaman or apprentice discharged or left behind, means the port at which the master, seaman or apprentice was engaged, or the port agreed to as such by the master, seaman or apprentice, as the case may be;
(34)"radio inspector" means a person appointed as such under section 10;
(35)"registrar" means the registrar referred to in section 24;
(36)
(a)"repatriation expenses" means expenses incurred in returning a distressed seaman to a proper return port and in providing him with necessary clothing and maintenance until his arrival at such port, and includes in the case of a shipwrecked seaman the repayment of expenses incurred in conveying him to port after shipwreck and maintaining him while being so conveyed; and
(b)"excepted expenses", in relation to repatriation expenses, means repatriation expenses incurred in cases where the cause of the seaman being left behind is desertion or absence without leave or imprisonment for misconduct, or discharge from his ship by a Marine Board on the ground of misconduct;
(37)"Safety Convention" means the Convention for the Safety of Life at Sea signed in London on the [1st day of November, 1974] [ Substituted by Act 12 of 1983, Section 3, for " 17th day of June, 1960" (w.e.f. 18.5.1983).] as amended from time to time;
(38)[ "safety convention certificate" means,-
(i)a passenger ship safety certificate, ]
[(i-a) a special trade passenger ship safety certificate, [ Inserted by Act 69 of 1976, Section 3 (w.e.f. 1.12.1976).](i-b) a special trade passenger ship space certificate,]
(ii)[ a qualified passenger ship safety certificate, [ Substituted by Act 21 of 1966, Section 2, for Clause (38) (w.e.f. 28.5.1966).]
(iii)a cargo ship safety construction certificate,
(iv)a qualified cargo ship safety construction certificate,
(v)a cargo ship safety equipment certificate,
(vi)a qualified cargo ship safety equipment certificate,
(vii)a cargo ship safety radio telegraphy certificate,
(viii)a cargo ship safety radio telephony certificate,
(ix)an exemption certificate,
(x)a nuclear passenger ship safety certificate,
(xi)a nuclear cargo ship safety certificate, issued under Part IX or, as the case may be, Part IX-A;]
(39)"sailing vessel", means any description of vessel provided with sufficient sail area for navigation under sails alone, whether or not fitted with mechanical means of propulsion, and includes a rowing boat or canoe but does not include a pleasure craft;
(40)"salvage" includes all expenses properly incurred by the salvor in the performance of salvage services;
(41)"sea-going", in relation to a vessel, means a vessel proceeding to sea beyond inland waters or beyond waters declared to be smooth or partially smooth waters by the Central Government by notification in the Official Gazette;
(42)"seaman" means every person (except a master, pilot or apprentice) employed or engaged as a member of the crew of a ship under this Act, but in relation to sections 178 to 183 (inclusive) includes a master;
(43)"seamen's employment office" means the seamen's employment office referred to in section 12;
(44)"seamen's welfare officer" means the seamen's welfare officer referred to in section 13;[(44-A) "security" means maritime security and includes any measure to protect ports or ships or any person or thing relating directly or indirectly to maritime navigation,--
(i)against terrorism, sabotage, stowaways, illegal migrants, asylum seekers, piracy, armed robbery, seizure or pilferage; and
(ii)against any other hostile act or influence which threatens the security in the maritime transport sector, employed by the owners or operators or persons in charge of the vessels or manage-ment of port facilities, offshore installations and other marine organisations or establishments;" ].
(45)"ship" does not include a sailing vessel;
(46)"shipping master" means the shipping master referred to in section 11; but in relation to any seaman for the purposes of sections 178 to 183 (inclusive) means a shipping master appointed-
(i)for the port at which the seaman entered into, or is believed to have entered into, an agreement, or
(ii)where the seaman did not enter into his agreement in India, for the port to which the seaman has returned, or is expected to return, on the completion of his latest voyage;
(47)"shipping office" means the shipping office referred in section 11;[(47-A) "special trade" means the conveyance of large number of passengers by sea within prescribed sea areas;(47-B) "special trade passenger" means a passenger carried in special trade passenger ship in spaces on the weather deck or upper deck or between decks which accommodate more than eight passengers and includes a pilgrim or a person accompanying a pilgrim;(47-C) "special trade passenger ship" means a mechanically propelled ship carrying more than thirty special trade passengers;] [ Inserted by Act 69 of 1976, Section 3 (w.e.f. 1.12.1976).]
(48)"surveyor" means the surveyor referred to in section 9;[(48-A) "tanker" means a cargo ship constructed or adapted for the carriage in bulk of liquid cargoes of an inflammable nature;] [ Inserted by Act 21 of 1966, Section 2 (w.e.f. 28.5.1966).]
(49)"tidal water" means any part of the sea and any part of a river within the ebb and flow of the tide at ordinary spring tides and not being a harbour;
(50)"tindal" means the person in command or charge of a sailing vessel;[* * *] [ Clauses (51) and (52) omitted by Act 69 of 1976, Section 3 (w.e.f. 1.12.1976).][* * *] [Clauses (51) and (52) omitted by Act 69 of 1976, Section 3 (w.e.f. 1.12.1976).]
(53)"valid international load line certificate" means a certificate purporting to have been issued in accordance with the Load Line Convention in respect of a ship, other than an Indian ship, by the Government of the country in which the ship is registered;
(54)"valid safety convention certificate" means a certificate purporting to have been issued in accordance with the Safety Convention in respect of a ship, other than an Indian ship, by the Government of the country in which the ship is registered;
(55)"vessel" includes any ship, boat, sailing vessel, or other description of vessel used in navigation;
(56)"voyage" for the purposes of Part VIII, means the whole distance between the ship's port or place of departure and her final port or place of arrival;
(57)"wages" includes emoluments;
(58)"wreck" includes the following when found in the sea or in tidal water or on the shores thereof-
(a)goods which have been cast into the sea and then sink and remain under water;
(b)goods which have been cast or fall into the sea and remain floating on the surface;
(c)goods which are sunk in the sea, but are attached to a floating object in order that they may be found again;
(d)goods which are thrown away or abandoned; and
(e)a vessel abandoned without hope or intention of recovery;
(59)"young person" means a person under eighteen years of age.