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 4 in The Static And Mobile Pressure Vessels (Unfired) Rules, 1981

4. [ Restriction on filling, manufacture and import

.-(1) No person shall fill any compressed gas in any vessel or transport any vessel filled with any compressed gas unless such vessel has been manufactured in accordance with a type or standard or code as specified under rule 12.
(2)No person shall manufacture any vessel approved under sub-rule (1) without the prior approval of the Chief Controller.
(3)Any person seeking approval of the Chief Controller under sub-rule (2) shall submit to him-
(a)the particulars specified in Appendix I to these rules; and
(b)a scrutiny fee of rupees five hundred in the manner specified under rule 11.
(4)No person shall import any vessel without the prior approval of the Chief Controller.
(5)Any person seeking the approval of the Chief Controller under sub-rule (4) shall submit to him-
(a)a test and inspection certificate of the vessel from the manufacturer or the inspecting agency of the country of origin;
(b)the design details of the vessel, its fittings and particulars of specifications of the materials used in construction thereof; and
(c)a scrutiny fee of rupees five hundred in the manner specified under rule 11.]