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 40] [Entire Act]

Union of India - Subsection

Section 40(2) in The Boilers Act, 2025

(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:—
(a)the manner of recognition of person as competent person under clause (g) of section 2;
(b)the manner of recognition of institution as inspecting authority under clause (j) of section 2;
(c)the manner of recognition of competent authority under sub-section (1) of section 6;
(d)the welders certificate under sub-section (2) of section 6;
(e)the procedure for examination and grant of welders certificate under sub-section (3) of section 6;
(f)the other conditions and fee and for grant of welders certificate under sub-section (4) of section 6;
(g)the facilities for design and construction of boiler and boiler components under clause (a) of section 7;
(h)the specifications for material, mounting and fitting used in the construction of boiler or boiler components under clause (c) of section 7;
(i)the stages of inspection during manufacture of boiler or boiler components by the inspecting authority under sub-section (1) of section 8;
(j)the procedure for inspection and certification of boiler or boile components by the inspecting authority under sub-section (2) of section 8;
(k)the standard for design and drawing of boiler or boiler components under clause (a) of sub-section (3) of section 8;
(l)the fee for inspection of boiler or boiler components during manufacture under sub-section (4) of section 8;
(m)the procedure for inspection and certification of a boiler or boiler components during erection under sub-section (2) of section 9;
(n)the standards for erection of a boiler; and the form of certificate of inspection under clause (a) of sub-section (3) of section 9;
(o)the fee payable for inspection during erection under sub-section (4) of section 9;
(p)the facilities for repairing of boiler and boiler components under clause (a) of sub-section (1) of section 10;
(q)the standards for design and drawings of the boiler or boiler components, and the specifications for material, mounting and fitting used in the repair of the boiler or boiler components, under clause (b) of sub-section (1) of section 10;
(r)the measures for the safety of person working inside a boiler under clause (f) of sub-section (1) of section 10;
(s)the manner of obtaining a certificate under sub-section (2) of section 10;
(t)the manner of reporting of transfer of boiler under clause (b) of sub-section (1) of section 11;
(u)the form along with the drawings, specification, certificate and other documents for registration under sub-section (1) of section 12;
(v)the form for grant of certificate to the owner authorising the use of the boiler under sub-section (6) of section 12;
(w)the manner and time in which the register number shall be marked on the boiler under sub-section (8) of section 12;
(x)the form, documents and fee for renewal of certificate under sub-section (3) of section 13;
(y)the manner for inspection of the boiler under sub-section (4) of section 13;
(z)the validity period of the certificate under clause (a) of sub-section (5) of section 13;
(za)the standards for boiler or boiler components under clause (b) of sub-section (5) of section 13;
(zb)the terms and conditions for the renewal of certificate under sub-section (6) of section 13;
(zc)the particulars of proposed alteration, addition or renewal of steam-pipe and other boiler components under sub-section (1) of section 18;
(zd)the manner of preparation of the boiler or boiler components for examination under clause (b) of sub-section (1) of section 19;
(ze)the drawing, specification, certificate and other particulars to be provided to the competent person under clause (c) of sub-section (1) of section 19;
(zf)the manner of disconnecting the boiler under clause (c) of section 29;
(zg)the conditions for exemption of any boiler or boiler components under sub-section (4) of section 38;
(zh)for any other matter relating to design, manufacture, erection and use of boiler and boiler components which is to be regulated by the Board.