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] [Entire Act]

Union of India - Section

Section 8 in The Boilers Act, 2025

8. Inspection during manufacture.

(1)Every manufacturer, before commencing manufacture of a boiler or boiler components, shall engage an inspecting authority for carrying out inspection at such stages of manufacture as may be specified by regulations.
(2)The inspecting authority engaged under sub-section (1) shall follow such procedure for inspection and certification of boiler or boiler components as may be specified by regulations.
(3)Where, after inspection, the inspecting authority—
(a)is satisfied that the design and drawings of the boiler or the boiler components conforms to the standards as may be specified by regulations, it shall grant a certificate of inspection and stamp the boiler or boiler components, or both; or
(b)is of the opinion that the boiler or boiler components, or both, does not conform to such standards as may be specified by regulations, it may for reasons to be recorded in writing, refuse to grant such certificate:
Provided that no certificate shall be refused unless the inspecting authority has directed the manufacturer of the boiler or boiler components, or both, in writing to carry out such modifications or rectifications as it deems necessary and the inspecting authority is of the opinion that inspite of such direction, the manufacturer of the boiler or boiler components, or both, has not carried out the modifications or rectifications.
(4)The inspecting authority may, for the purposes of inspection under this section, charge such fee as may be specified by regulations.