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 124] [Entire Act]

Union of India - Subsection

Section 124(10) in The Naval Ceremonial, Conditions Of Service And Miscellaneous Regulations, 1964

(10)Initial Training. - (a) Candidates possessing Certificate of Competency referred to in cl. (a) of sub-regulation (3) shall undergo a Divisional Course and obtain an Engine Room Watchkeeping Certificate before being 1[transferred] for duties. Others shall be given professional prescribed training, and on its completion, they shall be required to pass an examination. They shall then be sent to sea to obtain Engine Room Watchkeeping Certificate.
(b)Cases of failure in the examination shall be referred to the Chief of the Naval Staff for consideration. Those who fail in the examination may, at the discretion of the Chief of the Naval Staff, be given further training in the subjects in which they had failed and be re-examined. Such of these officers who, in the opinion of the Chief of the Naval Staff will not benefit by further training shall be discharged from the Service as being unsuitable. Those who fail in the examination at the second attempt shall also be discharged from the Service as being unsuitable.