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] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(3) in The Aircraft (Investigation of Accidents and Incidents) Rules, 2012

(3)The Aircraft Accident Investigation Bureau shall discharge the following functions, namely :-
(a)obtaining preliminary report under rule 9 from any person or persons authorised either under sub-rule (1) of rule 9 or under sub-rule (2) of rule 7;
(b)assisting the Central Government in setting up of Committee of Inquiry and formal investigation under these rules;
(c)to facilitate the investigation and administrative work of the Committees and Courts, whenever necessary.
(d)processing of the reports of Courts and Committees of Inquiry received by the Central Government, which includes -
(i)forwarding of the reports to the States for consultation under sub-rule (1) of rule 14;
(ii)forwarding the report made public by the Central Government under sub-rule (2) of rule 14 to the States as required under Annex 13;
(iii)forwarding the report made public by the Central Government under sub-rule (2) of rule 14 to ICAO if the mass of the aircraft involved in accident or incident is more than 5,700kg;
(e)follow-up the recommendations made by Courts and Committees of inquiry and to ensure that are implemented by the concerned agencies;
(f)to process cases for a resolution by the Central Government of disputes between the Bureau and any agency regarding implementation of a recommendation;
(g)to formulate safety recommendation on the basis of safety studies, including induction of new technology to enhance safety, conducted from time to time.
(h)[ establish and maintain an accident and serious incident database to facilitate the Director-General of Civil Aviation in effective analysis of information on actual or potential safety deficiencies.] [Substituted by Notification No. G.S.R. 808(E), dated 23.10.2012 (w.e.f. 5.7.2012).]
(i)to process obligations of the Central Government under Annex 13 to the Convention relating to International Civil Aviation signed at Chicago on the 7th day of December, 1944 as amended from time to time; and
(j)any other functions, which the Central Government may ask the Bureau to perform from time to time under these rules.