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 9 in The Dangerous Machines (Regulation) Act, 1983

9. Licensing of manufacturers and dealers

(1)Save as otherwise provided in this section, no person shall manufacture, or commence or carry on business as a manufacturer or dealer of, any dangerous machine unless he holds a valid licence issued in this behalf by the Controller:Provided that a person engaged in the manufacture of, or carrying on business as a manufacturer or dealer of, any dangerous machine of any class immediately before the appointed day in relation to dangerous machines of such class may continue to manufacture such machines or carry on such business without such a licence for a period of one month from that date, and if he makes an application for such licence under this section within the said period of one month, till the communication to him of the order of the Controller disposing of such application.Explanation. For the purposes of this proviso, appointed day means,
(i)in relation to the class of dangerous machines being power threshers, the date of commencement of this Act;
(ii)in relation to any other class of dangerous machines, the date with effect from which such machines have been specified to be dangerous machines by the Central Government by notification under clause (c) of section 3, or in the case of a State in which this section has come into force with effect from a later date, such later date.
(2)A licence issued under this section,
(a)shall be valid for a period of five years;
(b)may be renewed from time to time, for a like period; and
(c)shall be in such form, and shall be subject to such conditions, as may be prescribed by the Central Government.
(3)A person who intends to commence the manufacture, or carry on business as manufacturer or dealer, of any dangerous machine shall make an application in such form and on payment of such fees, not exceeding five hundred rupees, as may be prescribed, for the issue of a licence.
(4)No application for the issue of a licence to commence the manufacture, or to carry on business as a manufacturer or dealer, of any dangerous machine shall be granted unless the Controller, after making such inquiry as he thinks fit, is satisfied
(a)in the case of a manufacturer carrying on business at the commencement of this Act, of manufacturing any dangerous machine, that such machine complies with the standards prescribed under section 13; and
(b)in the case of a person who intends to commence business after such commencement, as a manufacturer of a dangerous machine, that the applicant has declared that he would manufacture such machine in accordance with the standards laid down by or under this Act.
(5)An application for the renewal of a licence issued under this section shall be made not less than forty-five days before the date of expiry of the period of validity thereof and shall be accompanied by such fees, not exceeding two hundred rupees, as may be prescribed.
(6)No application for the renewal of a licence for the manufacture, or for the carrying on the business as a manufacturer, of a dangerous machine shall be rejected unless
(a)the holder of such licence has been given a reasonable opportunity of presenting his case; and
(b)the Controller is satisfied that
(i)the application for such renewal has been made after the expiry of the period specified therefor:
Provided that an application for the renewal of a licence made after the expiry of the specified period may be entertained on payment of such late fees, not exceeding one hundred rupees, as may be prescribed;
(ii)any statement made by the applicant at the time of the issue or renewal of the licence was incorrect or false in material particulars;
(iii)the applicant has omitted or failed to manufacture any dangerous machine in accordance with the prescribed standards; or
(iv)the applicant has contravened any term or condition of the licence or any provision of this Act, or any rule or order made thereunder or of any law for the time being in force in so far as such law prohibits the bringing into or taking out of India, any dangerous machine.
(7)Every person to whom a licence has been issued or renewed under this section shall comply with the terms and conditions specified in the licence and the provisions of this Act and the rules and orders made thereunder.
(8)Every person to whom a licence has been granted or renewed under this section shall ensure that every person employed by him complies, in the course of such employment, with the provisions of this Act or any rule or order made thereunder.
(9)Every order granting or rejecting any application for the issue or renewal of a licence under this section shall be made in writing.
(10)Every licenced dealer and every licensed manufacturer shall display his license at a conspicuous place of the premises in which he carries on business as such licensed dealer or manufacturer.