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 1] [Entire Act]

Union of India - Section

Section 214 in The Merchant Shipping Act, 1958

214. Entries required to be made in official log books. -

(1)The master of a ship for which an official log is required shall enter or cause to be entered in the official log book the following matters, namely:-
(a)every conviction by a legal tribunal of a member of his crew and the punishment inflicted;
(b)every offence committed by a member of his crew for which it is intended to prosecute or to enforce a forfeiture or exact a fine, together with such statement concerning the reading over of that entry and concerning the reply (if any) made to the charge as is by this Act required;
(c)every offence for which punishment is inflicted on board and the punishment inflicted;
(d)a report on the quality of work of each member of his crew, or a statement that the master declines to give an opinion thereon with statement of his reasons for so declining;
(e)every case of illness, hurt or injury happening to a member of the crew with the nature thereof and the medical treatment adopted (if any);
(f)every case of death happening on board and the cause thereof, together with such particulars as may be prescribed;
(g)every birth happening on board, with the sex of the infant, the names of the parents and such other particulars as may be prescribed;
(h)every marriage taking place on board with the names and ages of the parties;
(i)the name of every seaman or apprentice who ceases to be a member of the crew otherwise than by death, with the place, time, manner and cause thereof;
(j)the wages due to any seaman or apprentice who dies during the voyage and the gross amount of all deductions to be made therefrom;
(k)the money or other property taken over of any seaman or apprentice who dies during the voyage;
(l)any other matter which is to be or may be prescribed for entry in the official log.
(2)The master of every such ship, upon its arrival at any port in India or at such other time and place as the Central Government may with respect to any ship or class of ships direct, shall deliver or transmit, in such form as the Director General may specify, a return of the facts recorded by him in respect of the birth of a child, or the death of a person on board the ship to the Director General.
(3)
(a)The Director General shall send a certified copy of such of the returns received by him under sub-section (2) as relate to citizens of India, to such officer as may be specified in this behalf by the Central Government; and such officer shall cause the same to be preserved in such manner as may be specified in this behalf by the Central Government.
(b)Every such copy shall be deemed to be a certified copy of the entry with respect to the person concerned, registered under any law in force for the time being relating to the registration of births and deaths.