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 67A in Aircraft Rules, 1937

67A. [ Log books of flight crew personnel and logging of flight time. [Inserted by G.S.R. 1238, dated 8.9.1962.]

(1)Every member of the flight crew licensed under these rules shall maintain a personal log book, in the form prescribed by the Director-General and all flight times shall be logged therein.
(2)All entries in log books shall be made in ink.
(3)Log books shall be preserved for not less than 5 years after the date of the last entry therein.
(4)Every member of the flight crew shall certify the accuracy of the entries in his log book with respect to flight time at least at the end of each calendar month. The pilot-in-command during dual instruction shall certify entries with respect to flight time during such dual instruction. At the end of every quarter in a year, that is, at the end of March, June, September and December, log books shall be certified for correctness of entries therein,--
(a)by competent authorities, such as the Operations Manager, Deputy Operations Manager, or Chief Pilot of the [Air Transport Undertaking] concerned, in the case of professional pilots,
(b)by the Chief Flying Instructor, in the case of members of the [Flying Training Orginasation] [Substituted 'Club' by Notification No. G.S.R. 481(E), dated 15.5.2017 (w.e.f. 23.3.1937).], and
(c)[ by Officers designated by Director-General of Civil Aviation in the case of all other persons.] [Substituted by G.S.R. 637(E), dated 4.10.1993.]
(5)Flight time during which a pilot is under dual instruction shall be entered in his log book as "dual" and the pilot giving instruction shall make entries in the log book of the pilot under instruction showing the nature of the instruction given.
(6)Flight time spent in performing, under supervision of a pilot-in--command, the duties and functions of a pilot-in-command may be logged as pilot-in-command provided the person is entitled and authorised to fly in command of that type of aeroplane by virtue of the ratings and privileges of his pilot's license. In all other cases, such flight time shall be logged as Co-pilot with appropriate indication in the remarks column.
(7)The holder of a Student Pilot's License may log as pilot-in-command only that portion of the flight time during which he is the sole occupant of an aircraft provided that, in the case of an aircraft which requires more than one pilot in accordance with sub-rule (7) of rule 38-A and rule 6-B, he may log as pilot-in--command that portion of the flight time during which he acts as pilot-in--command of the aircraft.
(8)The holder of a Private Pilot's License may log as pilot-in-command only the flight time during which he acts as pilot-in-command.
(9)The holder of a Commercial, [* * *] [Omitted 'Senior Commercial' by Notification No. G.S.R. 481(E), dated 15.5.2017 (w.e.f. 23.3.1937).] or Airline Transport Pilot's License may log as pilot-in-command the flight time during which he acts as pilot-in-command. He shall log as Co-pilot the flight time during which he acts as Co-pilot.
(10)A Flight Instructor may log as pilot-in-command the flight time during which he acts as an Instructor but the log entries shall indicate in the remarks column that the flight time was flown as an Instructor.
(11)Instrument flight time may be logged by the pilot manipulating the controls of an aircraft in flight only when the aircraft is flown solely by reference to instruments, either under actual or simulated instrument flight conditions. Over-the-top flying shall not be logged as instrument flying time.
(12)Instrument ground time may be logged in full by the pilot while flying solely by reference to instruments, in any recognised synthetic device which simulates instrument flight conditions.
(13)A pilot who acts as Examiner [* * *] [Omitted or Check Pilot' by Notification No. G.S.R. 481(E), dated 15.5.2017 (w.e.f. 23.3.1937).] may log as pilot-in-command the flight time during which he so acts, provided he is entitled and authorised to fly in command of that type of flying machine by virtue of the ratings and privileges of his pilot's license.
(14)A Flight Navigator shall log the flight time as a Flight Navigator during which he is engaged in actual navigational duties. Flight time during which a Flight Navigator performs actual navigational duties under supervision of a licensed Flight Navigator shall be logged as a Flight Navigator with the indication "under supervision" in the remarks column.
(15)A Flight Engineer shall log the flight time as a Flight Engineer during which he is engaged in actual Flight Engineer's duties. Flight time during which a Flight Engineer performs actual Flight Engineer's duties under supervision of a licensed Flight Engineer shall be logged as Flight Engineer with the indication "under supervision" in the remarks column.]
(16)[ A Flight Radio Telephone Operator shall log the flight time during which he actually performs the duties of a Flight Radio Telephone Operator.] [Substituted by G.S.R. 485(E), dated 28.6.2001 (w.e.f. 28.6.2001).]