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(1) in The Sailing Vessels (Inspection) Rules, 1962

(1)Before a vessel is to be fitted with an auxilliary engine, she shall be inspected by a surveyor to ascertain whether the hull is of adequate strength for the engines to the installed.