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 10] [Entire Act]

Union of India - Subsection

Section 10(1) in The Boilers Act, 2025

(1)No person shall repair or cause to be repaired boiler or boiler components, or both, unless—
(a)the premises or precincts, wherein boiler or boiler components or both, are being used has such facilities for repairs as may be specified by regulations;
(b)the design and drawings of the boiler or boiler components conform to such standards, and the material, mounting and fitting used in the repair of boiler or boiler components, conform to such specifications as may be specified by regulations;
(c)persons engaged in welding, holds a welders certificate granted by the competent authority under sub-section (4) of section 6;
(d)the user who does not have the in-house facilities for repair of boiler or boiler components, engages a boiler repairer possessing a boiler repairer certificate;
(e)the user engage a competent person for approval of repairs to be carried out in-house or by the repairers;
(f)the safety of persons working inside a boiler is ensured, by taking such measures, as may be specified by regulations.