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 5] [Entire Act]

Union of India - Section

Section 109 in The Merchant Shipping Act, 1958

109. [ Prohibition of engagement of underage persons in certain cases. [Substituted by Act No. 32 of 2014.]

(1)No person under the age of sixteen years shall be engaged or carried to sea to work in any capacity in any ship.
(2)
(a)No young person shall be engaged in night work.
(b)The period of night work shall be such, as may be prescribed:
Provided that the Director-General of Shipping,-
(i)for giving effective training; or
(ii)for performing a specific nature of duty,
at night, may, by order permit engagement of any young person in night work which shall not be detrimental to the health or well being of such young person.]