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]

State of Madhya Pradesh - Section

Section 48 in The M.P. Boiler Operation Engineers' Rules, 1968

48. Enquiry regarding certificate holders.

(1)If a District Magistrate or the Chief Inspector of Boilers has reason to believe from any cause whatsoever that an enquiry should be made into an allegation of incompetence, drunkenness, misconduct, or negligence of duty on the part of a Boiler Operation Engineer holding certificate of proficiency under these rules, he shall either himself make such enquiry or cause it to be made by his subordinate officer.
(2)The District Magistrate may depute a Magistrate of the first class and the Chairman of the Board of Examiners an Inspector of Boilers duly authorised by him to hold such enquiry.
(3)The proceedings shall be held in the presence of the person whose conduct forms the subject of enquiry and he shall have an opportunity of making any statement he may wish to make and of producing any evidence in his defence.
(4)The proceedings of any such enquiry shall be forwarded by the officer conducting the enquiry where he is not the Chairman of the Board or the Secretary to the Board of Examiners, for consideration of the Board.