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 104 in The Aircraft Rules, 1937

104. Period of validity of licences and medical fitness assessment.

(1)A Student Air Traffic Controller's Licence shall remain valid for a maximum period of three years from the date of issue and shall not be renewed.
(2)An Air Traffic Controller's Licence shall be valid for maximum period of five years from the date of issue and may be renewed for a further period of five years on each occasion.
(3)The maximum period of validity of a medical fitness assessment shall be two years from the date of medical examination.
(4)The period of validity of medical fitness specified in sub-rule (1), shall be reduced to half after the holder of the licence has attained the age of fifty years.
(5)
(a)The period of validity of a licence shall commence from the date of issue.
(b)In case of renewal, the period of validity shall commence from the date following the date of expiry of the previous validity, irrespective of the date of renewal, provided the application for renewal has been submitted within a period of thirty days preceding the date of expiry and all the requirements for renewal are met on the date of application.
(c)In any other case, the validity of renewal of licence shall commence from the date of renewal.
(6)
(a)The period of validity of initial medical fitness assessment shall commence from the date of the medical examination.
(b)In case of renewal, the period of validity shall commence from the date following the date of expiry of the previous validity, irrespective of the date of renewal, provided the application for renewal has been submitted within a period of thirty days preceding the date of expiry and all the requirements for renewal are met on the date of application.
(c)In any other case, the validity of renewal of medical fitness assessment shall commence from the date of renewal.