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 1A] [Entire Act]

Union of India - Subsection

Section 1A(34) in The Merchant Shipping (Prevention of Pollution by Oil from Ships) Rules, 2010

(34)"oil tanker delivered after 1st June, 1982" means an oil tanker.-
(a)for which the building contract is placed after 1st June, 1979; or
(b)in the absence of a building contract; the keel of which is laid or which is at a similar stage of construction after the 1st January, 1980; or
(c)the delivery of which is after the 1st June, 1982; or
(d)which has undergone a major conversion.-
(i)for which the contract is placed after the 1st June, 1979; or
(ii)in the absence of a contract, the construction work of which begun after the 1st January, 1980; or
(iii)which is completed after 1st June, 1982.