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 2] [Entire Act]

Union of India - Section

Section 106 in The Inland Vessels Act, 2021

106. Power of Central Government to make rules.-

(1)For the purposes of effective implementation of the provisions of this Act, the Central Government shall, subject to the condition of previous publication, make rules for carrying out the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the centralised record to be maintained in e-portal, for recording the data and details of vessel, vessel registration, crew, manning, certificates issued, reception facilities and such other data to be recorded under clause (f) of section 3;
(b)the requirements for compliance to be specified in a cover note for the purpose of issuance of certificate of insurance under clause (g) of section 3;
(c)the procedure to be laid down and rates to be specified so as to calculate the rate of extent of liability within which the owner or such other persons entitled under this Act, may limit the liability or be permitted to limit or cap the liability arising out of claims under clause (t) of section 3;
(d)the standard and number of persons required for safe manning and navigation of vessels under clause (z) of section 3;
(e)the classification, criteria for such classification and standards of design, construction, fitness and crew accommodation to classify or categorise any mechanically propelled inland vessel under sub-section (1) of section 7;
(f)the manner of carrying out construction and any alteration or modification of mechanically propelled inland vessels with the prior approval of design from the designated authority under section 8;
(g)the standards for type and periodicity of surveys for all mechanically propelled inland vessels, which are newly constructed and already in service under sub-section (1) and the form and content of request for survey to be submitted by the applicant under sub-section (2) of section 9;
(h)the minimum criteria and qualifications for the appointment of surveyors, which the State Governments shall adopt in the appointment of surveyors under section 10;
(i)the form of application for conducting survey to be submitted by owners, masters or construction yard under sub-section (1) of section 11;
(j)the form and contents of the declaration of survey of a mechanically propelled inland vessel and the time period for which such certificate shall be valid, under sub-section (1) of section 12;
(k)the form of the certificate of survey including any particulars or terms and conditions under sub-section (3) of section 12;
(l)the form of provisional certificate of survey and the period of validity provided under sub-section (1) of section 13;
(m)the terms and conditions to be complied with for permitting any mechanically propelled vessels registered under such laws of countries other than India; which shall only be permitted to ply within the inland waters under clause (c) of sub-section (2) of section 18;
(n)the form, contents or particulars of the book of registry as provided under sub-section (1) of section 21;
(o)the form and manner for maintenance of central data base for inland vessels by the officers appointed by the Central Government under section 22;
(p)the functions to be performed by the officers appointed by the Central Government under section 22;
(q)the form and manner of making application for registration of a mechanically propelled inland vessel and the particulars along with which such application is to be made under sub-section (1) of section 23;
(r)the list of documents to be submitted or adduced by the applicants for registration under sub-section (2) of section 23;
(s)the form and content of certificate of registration under sub-section (2) of section 24;
(t)the form of application, fee and the manner of issuance of provisional certificate of registration under sub-section (2) of section 27;
(u)the procedures to be complied with by the owner of any mechanically propelled inland vessel who ceases to be the owner or applies for the requirement of transfer of registry or any such circumstances leading to change of the registered address under sub-section (2) of section 29;
(v)the procedures for validating the transfer of mechanically propelled inland vessel from India to outside India under section 30;
(w)the time within which the owner of the mechanically propelled inland vessel shall report to the Registrar of Inland Vessels of the place where such vessel is registered, if that vessel is declared missing, destroyed, lost, abandoned or has been rendered permanently unfit for service or destined for scrapping or dismantling or sold abroad;
(x)the form of instrument creating the security for a mortgage for a loan or other valuable consideration under sub-section (1) of section 33;
(y)the manner and conditions governing mortgage and its procedures under sub-section (2) of section 33;
(z)the standards for qualification, training, training institute, examination and grant of competency certificates under sub-section (1) of section 34;
(za)the minimum manning scale applicable to different class or category of mechanically propelled inland vessels, categorised under this Act or such other laws for the time being in force in India, under section 35;
(zb)the criteria and qualifications for appointment of examiners under sub-section (1) of section 36;
(zc)the form, contents and particulars of certificate of competency specified under sub-section (3) of section 37;
(zd)the period of validity of certificate of service issued under sub-section (1) of section 38;
(ze)the form of certificate of service and the conditions subject to which such certificate is issued under sub-section (4) of section 38;
(zf)the conditions subject to which the certificate of competency shall be valid throughout India under section 39;
(zg)the intervals and manner in which the State Government shall report and update the Central Government with the information on data and details of certificates issued, granted, cancelled or suspended or such other remarks, made by the respective authority under sub-section (2) of section 41;
(zh)the criteria and standards to identify any class or category of mechanically propelled inland vessels as special category vessels based on their design, construction, use, purpose, area of plying, source of energy or fuelling or any other criteria under sub-section (1) of section 42;
(zi)the requirements of construction, design, survey, registration, manning, qualification, competency, or the requirements in addition to those contained elsewhere in this Act under sub-section (2) of section 42;
(zj)the specifications and requirements of signals and equipment based on classification and categorisation of mechanically propelled vessels, to be complied with by such vessels under sub-section (1) of section 47;
(zk)the fog and distress signals to be carried and used, the steering and sailing rules to be complied with and the different protocols for exhibition and display of different standards of lights, shapes and signals, by any mechanically propelled vessel plying in inland waters under sub-section (2) of section 47;
(zl)the class or category of mechanically propelled inland vessels to be equipped with navigation aids, life saving appliances, fire detection and extinguishing appliances and communication appliances under sub-section (1) of section 51;
(zm)the standards to be followed by the owner or master of any mechanically propelled inland vessel and the manner for discharge or dispose of sewage and garbage under sub-section (2) of section 52;
(zn)the standards of construction and equipment of the mechanically propelled inland vessels to ensure compliance with the requirements of the provisions of Chapter IX under sub-section (1) of section 53;
(zo)the form, validity and content of prevention of pollution certificate under sub-section (3) of section 53;
(zp)the conditions for construction, use and maintenance of reception facilities for the containment of pollution and removal of pollutants arising from spillage or discharge arising from mechanically propelled inland vessels at all cargo terminals or passenger terminals under sub-section (1) of section 54;
(zq)the purposes for Chapter X as specified in clauses (a) to (g) of section 59;
(zr)the limits of liability and the criteria in determining compensation for any claim specified in sub-section (5) of section 64;
(zs)the form, content, and the conditions subject to which a certificate of insurance is issued by the insurer to the insured under clause (c) of sub-section (1) of section 68;
(zt)the terms and conditions to be incorporated in the contract of insurance entered between insurer and insured to cover the risks, as provided in section 66, under sub-section (2) of section 68;
(zu)the terms, conditions and procedures to be complied with by insurers and insured including those specified in clauses (a) to (h) therein, under section 73;
(zv)minimum standards, terms and conditions to protect the interests and to ensure safety of service providers and service users under section 80;
(zw)the conditions for carrying the list of dangerous goods under section 81;
(zx)the terms and conditions subject to which permission of the Central Government is granted for use or employment of a vessel, registered in any country other than India, for the purposes of, carriage of goods, transportation of passengers, storage units, accommodation, floating units or for such other purposes within the inland waters under sub-section (1) of section 82;
(zy)the fees for grant of a certificate or licence under this Act similar to any certificate granted by any other foreign country in accordance with the provisions of any law for the time being in force in that country under sub-section (2) of section 82;
(zz)the period and extent of validity of certificate granted under sub-section (2) of section 82, as specified in sub-section (3) of the said section;
(zza)any other matter which is required to be, or may be, prescribed under the provisions of this Act for the purpose of implementation and administration of such provisions.