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

2. Definitions and interpretations.

- In these rules, unless there is any thing repugnant in the subject or context -
(a)"accident" shall mean an occurrence associated with the operation of all aircraft which,-
(i)in the case of a manned aircraft, takes place between the time any person boards the aircraft with the intention of flight until such time as all such persons have disembarked; or
(ii)in the case of an unmanned aircraft, takes place between the time the aircraft is ready to move with the purpose of flight until such time as it comes to rest at the end of the flight and the primary propulsion system is shut down, in which -
(a)a person is fatally or seriously injured as a result of-
(i)being in the aircraft, or
(ii)direct contact with any part of the aircraft, including parts which have become detached from the aircraft, or
(iii)direct exposure to jet blast,
except when the injuries are from natural causes, self inflicted or inflicted by other persons, or when the injuries are to stowaways hiding outside the areas normally available to the passengers and crew; or
(b)the aircraft sustains damage or structural failure which -
(i)adversely affects the structural strength, performance or flight characteristics of the aircraft, and
(ii)would normally require major repair or replacement of the affected component,
except for failure of engine or damage, when the damage is limited to a single engine, (including its cowlings or accessories), to propellers, wing tips, antennas, probes, vanes, tires, brakes, wheels, fairings, panels, landing gear doors, windscreens, the aircraft skin (such as small dents or puncture holes), or for minor damages to main rotor blades, tail rotor blades, landing gear, and those resulting from hail or bird strike (including holes in the radome); or
(c)the aircraft is missing or is completely inaccessible.
Note 1. - For the purposes of this clause, the guidance for the determination of aircraft damage is at Scheduled B.Note 2. - For the purposes of this clause, only unmanned aircraft which have design of operational approval given by a State to be considered.
(b)"accredited representative" means a person designated by a State, on the basis of his or her qualifications, for the purpose of participating in an investigation conducted by another State and where the State has established an accident investigation authority the designated accredited representative would normally be from that authority;
(c)"Act" means the Aircraft Act, 1934 (22 of 1934);
(d)"adviser" means a person appointed by a State, on the basis of his or her qualifications, for the purpose of assisting its accredited representative in an investigation;
(e)"aircraft" means any made line that can derive support in the atmosphere from the reactions of the air other than the reactions of the air against the surface of the earth;
(f)"Aircraft Accident Investigation" means a person appointed by the Central Government to investigation an accident or a serious incident or an incident either by Committee of Inquiry under rule 11, or Formal Investigation under rule 12, or authorised by Bureau to conduct preliminary investigation under sub-rule (1) of rule 9 or sub-rule (2) of rule 7;
(g)"Annex 13" means Annex 13 to the Convention relating to International Civil Aviation signed at Chicago on the 7th day of December, 1944 as amended from time to time;
(h)"Bureau" means Aircraft Accident Investigation Bureau set up by the Central Government under rule 9;
(i)"causes" means actions, omissions, events, conditions, or a combination thereof, which led to the accident or incident but does not amount to assigning fault or determination of administrative, civil or criminal lability;
(j)"Chicago Convention" means Convention relating to International Civil Aviation signed at Chicago on the 7th day of December, 1944 as amended from time to time;
(ja)[ "contributing factors" mean actions, omissions, events, conditions, or a combination thereof, which if eliminated, avoided or absent, would have reduced the probability of the accident or incident occurring, or mitigate the severity of the consequences of the accident or incident and the identification of the contributing factors does not imply the assignment of fault or determination of administrative, civil or criminal liability.] [Inserted by Notification No. G.S.R. 808(E), dated 23.10.2012 (w.e.f. 5.7.2012).]
(k)"Director-General" means Director General of Civil Aviation;
(l)"fatal injury" means an injury which is sustained by a person in an accident and which results in his or her death within 30 days of the date of the accident;
(m)"Final Report" means the report made public by the Central Government under sub-rule (2) of rule 14.
(n)"flight recorder" means any tyPe of recorder installed in the aircraft for the purpose of assisting accident or incident investigation;
(o)"ICAO" means International Civil Aviation Organisation crated under the Convention relating to International Civil Aviation signed at Chicago on the 7th day of December, 1944;
(p)"incident" means an occurrence, other than an accident, associated with the operation of an aircraft which affects or could affect the safety of operation;
(q)"Inquiry Officer" means a person appointed by the Director-General under rule 13 to investigate a serious incident or an incident.
(r)"investigation" means a process conducted for the purpose of prevention of accident which includes the gathering and analysis of information, the drawing of conclusion, including the determination of causes, contributing factors and, when appropriate, the making of safety recommendation;
(s)"maximum mass" means maximum certificated take-off mass;
(t)"missing aircraft" means when the official search has been terminated and the wreckage of the aircraft has not been located;
(u)"operator" means a person, organization or enterprise engaged in or offering to engage in operation of an aircraft;
(v)"preliminary report" means the communication used for the prompt dissemination of data obtained during the early stages of the investigation;
(w)"safety recommendation" means-
(i)a proposal of an accident investigation authority based on information derived from an investigation, made with the intention of preventing accidents or incidents and which in no case has the purpose of creating a presumption of blame or liability for an accident or incident;
(ii)recommendations resulting from diverse sources and safety studies,
(x)"Schedule" means a Schedule to these rules;
(y)"serious incident" mean an incident involving circumstances indicating that there was a high probability of an accident and associated with the operation of an aircraft which,-
(i)in the case of a manned aircraft, takes place between the time any person boards the aircraft with the intention of flight until such time as all such persons have disembarked, or
(ii)in the case of an unmanned aircraft, takes place between the time the aircraft is ready to move with the purpose of flight until such time as it comes to rest at the end of the flight and the primary propulsion system is "hut down;
Note. - The examples of serious incident are as specified in Schedule A.
(z)"serious injury" means an injury which is sustained by a person in an accident and which-
(i)requires hospitalisation for more than 48 hours, commencing within seven days from the date the injury was received; or
(ii)results in a fracture of any bone (except simple fractures of fingers, toes or nose); or
(iii)involves lacerations which cause severe hemorrhage, nerve, muscle or tendon damage; or
(iv)involves injury to any internal organ; or
(v)involves second or third degree burns, or any burns affecting more than 5 per cent of the body surface; or
(vi)involves verified exposure to infectious substances or injurious
(za)"State of Design" means the State having jurisdiction over the organization responsible for the type design of the aircraft;
(zb)"State of Manufacture" means the State having jurisdiction over the organisation responsible for the final assembly of the aircraft;
(zc)"State of Occurrence" means the State in the territory of which an accident or incident occurs;
(zd)"State of the Operator" means the State in which the principal place of business of the operator is located or, if there is no such place of business, the permanent residence of the operator;
(ze)"State of Registry" means the State on whose register the aircraft is entered.
(zf)[ "State Safety Programme" means an integrated set of regulations and activities aimed at improving safety;] [Inserted by Notification No. G.S.R. 808(E), dated 23.10.2012 (w.e.f. 5.7.2012).]
Explanation. - In the case of the registration of aircraft of an international operating agency other than on a national basis the States constituting the agency shall jointly and severally discharge the obligations which attach to a State of Registry under Annex 13.