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 42] [Entire Act]

Union of India - Subsection

Section 42(2) in Recycling of Ships Act, 2019

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the duties of Competent Authority within the geographical area or areas of expertise under section 4;
(b)the restrictions and conditions imposed on installation or use of any hazardous material, to be complied by every ship under sub-section (2) of section 6;
(c)the requirements to be verified for the survey of ships under clauses (a), (b) and (d) of sub-section (1) of section 7;
(d)the other conditions to be required for the survey of ships under clause (e) of sub-section (1) of section 7;
(e)the terms and conditions, validity, the format and manner for granting the certificate on inventory of hazardous materials under sub-section (2) of section 8 and section 9;
(f)the changes in ship structures and equipment under clause (ii) of section 10;
(g)the form, fees and the manner of making the application for authorisation of ship recycling facility under sub-section (2) of section 12;
(h)the manner, period and fees for renewal of certificate of authorisation under sub-section (9) of section 12;
(i)the manner of providing individual or comprehensive insurance coverage for the regular and temporary workers under sub-section (2) of section 15;
(j)the manner of advance intimation about the arrival of ship under sub-section (1) of section 19;
(k)the requisition of the services of representatives of agencies for grant of permission under sub-section (1) of section 20;
(l)the liability of the Ship Recycler for environmental damages under sub-section (3) of section 22;
(m)the manner of filing an appeal against the orders of the Competent Authority and the manner of disposal of such appeal under section 25;
(n)the manner of filing an appeal against the orders of National Authority and the manner of disposal of such appeal under section 26;
(o)the manner in which the ships are required to act for non-application of the provisions of the Act under the proviso to section 30;
(p)the manner of determination and recovery of amount payable under section 37;
(q)the rate of compensation, method of calculation and the manner of compensation entitled by a ship under sub-section (2) of section 39;
(r)the manner of holding an inquiry for the purpose of payment of compensation under sub-section (3) of section 39; and
(s)any other matter which is to be, or may be, prescribed or in respect of which provision is to be made by rules.