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 7] [Entire Act]

Union of India - Subsection

Section 7(3) in Petroleum and Natural Gas Regulatory Board (Technical Standards and Specifications including Safety Standards for LPG Storage, Handling and Bottling Facilities) Regulations, 2019

(3)If an entity has laid, built, expanded or has under construction the LPG facilities based on some other standard or is not meeting the requirements specified in these regulations, the entity shall carry out a detailed Quantitative Risk Analysis (QRA) of its infrastructure and the entity shall thereafter take approval from its highest decision-making body or its board for non-conformities and mitigation measures. The entity's board approval along with the compliance report, mitigation measures and implementation schedule shall be submitted to PNGRB (Board) within six months from the date of notification of these regulations in the official gazette.