Section 163(2) in The Petroleum And Natural Gas (Safety In Offshore Operations) Rules, 2008
(2)The licensee, the lessee, or as the case may be, the operator shall ensure that-(a)diving safety management system is based on relevant international recognized standards and guidelines and inter alia includes design, inspection, maintenance and testing of diving plant and equipment, training of diving personnel, hazard analysis including collision avoidance, safe practices manual and operational procedures during various stages of diving.(b)the emergency procedures for defined situations of hazard and accident including lost bell, trapped divers is established.