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 298 in The Merchant Shipping Act, 1958

298. Information about ship's stability.-

(1)There shall be carried on board every Indian ship whose keel was laid after the 15th day of June, 1953, such information in writing [as is necessary to enable the master by rapid and simple processes to obtain accurate guidance as to the stability of the ship under varying conditions of service.]
(2)[ The information shall be in such form as may be approved by the Central Government (which may approve the provision of the information in the form of a diagram or drawing only) and shall be suitably amended whenever any alterations are made to the ship so as to materially affect such information.(2-A) The information shall be based on the determination of the ship's stability by means of an inclining test of the ship and any amendment thereto shall be effected, if necessary, after re-inclining the ship:Provided that the Central Government may, by a general or special order-
(a)in the case of any ship, allow the information or an amendment thereto to be based on a similar determination of the stability of a sister-ship;
(b)in the case of a ship specially designed for the carriage of liquids or ore in bulk, or of any class of such ships, dispense with such tests if it is satisfied from the information available in respect of similar ship that the ship's proportions and arrangements are such as to ensure more than sufficient stability in all probable loading conditions.]
(3)When any information [(including any amendment thereto)] [ Inserted by Act 21 of 1966, Section 14 (w.e.f. 28.5.1966).] under this section is provided for any ship, the owner shall send a copy thereof to the Director General.
(4)It is hereby declared that for the purpose of section 208 (which requires documents relating to navigation to be delivered by the master of a ship to his successor) information [(including any amendment thereto)] [Inserted by Act 21 of 1966, Section 14 (w.e.f. 28.5.1966).] under this section shall be deemed to be a document relating to the navigation of the ship.[ Safety certificates, safety equipment certificates, safety radio certificates, exemption certificates, etc.] [ Substituted by Act 63 of 2002, Section 7, for " Safety certificates, safety equipment certificates, safety radio telegraphy certificates, safety radio telephony certificates, exemption certificates, etc." (w.e.f. 1.2.2003).]