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 7] [Entire Act]

Union of India - Subsection

Section 7(2) in The Merchant Shipping (Examination of Engine Drivers of Sea-Going Ships) Rules, 1973

(2)
(a)The period served as an engineer, engine driver or fitter at sea shall be regarded as equivalent to two-thirds of the period of workshop service.
(b)The period served as a serang, tindal, donkey man, which man, donkey greaser, greaser or oilman, pumpman, engine room rating or in any other similar capacity at sea shall be regarded as equivalent to half of the period of workshop service.