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] [Section 21] [Entire Act]

Union of India - Subsection

Section 21(5) in The Indian Port Health Rules, 1955

(5)if there is rodent plague on board the ship it shall be deratted, if necessary in quarantine, in the manner prescribed in rule 53 of these Rules subject to the following provisions.
(a)the deratting shall be carried out as soon as the holds have been emptied.
(b)one or more preliminary derattings of the ship with the cargo in situ or during its unloading, may be carried out to prevent the escape of infected rodents;
(c)if the complete destruction of rodents cannot be secured because only part of the cargo is due to be unloaded, the ship shall not be prevented from unloading that part, but the Health Officer may apply any measures, including placing the ship in quarantine, which he considers necessary to prevent the escape of infected rodents.
(B)Unloading shall be carried out under the control of the Health Officer, who shall take all measures which, in his opinion, are necessary to prevent the infection of the staff engaged on this work. The staff may be subjected to isolation or to surveillance for a period not exceeding six days from the time when they have ceased to work at the unloading of the ship.