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 28] [Entire Act]

Union of India - Subsection

Section 28(3) in The Merchant Shipping (Fire Appliances) Rules, 1969

(3)Every such ship which is fitted with main or auxiliary oil-fired boilers or internal combustion type machinery shall be provided with a hydrant and a fire hose with nozzles, one of which shall be suitable for spraying water on oil; or alternatively with suitable dual purpose nozzles.