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 282 in The Merchant Shipping Act, 1958

282. Power to make rules relating to pilgrim ships. -

The Central Government may, subject to the condition of previous publication, make rules to regulate all or any of the following matters, namely:-
(a)the boats, anchors and cables to be provided on board pilgrim ships;
(b)the instruments to be supplied for purposes of navigation;
(c)the fittings and other appliances to be provided in the upper and between decks for the comfort and convenience of pilgrims;
(d)the scale on which, and the manner in which, cooked and un-cooked food and water are to be supplied to pilgrims and the quality of such food and water;
(e)the kinds of food to be provided for pilgrims on payment, in addition to the food to be supplied in accordance with the rules made under clause (d), and the charges which may be made for the same;
(f)the quality, quantity and storage of the cargo to be carried;
(g)the allotment of the upper deck space between the various classes of pilgrims;
(h)the distribution or disposal of the baggage of pilgrims on board ship;
(i)the nature and extent of the hospital accommodation and the medical stores, disinfectants, and other appliances and fittings to be provided on board free of charge to pilgrims for maintaining health, cleanliness and decency;
(j)the form of the statements to be furnished by the master under [section 257] and the particulars to be entered therein;
(k)the appointment of medical officers and other attendants in cases where they are required by the provisions of this Part relating to pilgrim ships to be carried and the diaries, reports and other returns to be kept or submitted by such medical officers;
(l)the manner in which contaminated articles shall be disinfected before being taken on board a pilgrim ship;
(m)the manner in which, and the persons by whom, the medical inspection of women shall be carried out;
(n)the manner in which deposits shall be made for the purposes of section 273, and any matter in respect of which provision is, in the opinion of the Central Government, necessary or expedient for the purpose of giving effect to the provisions of that section;
(o)the manner in which provisional bookings may be made, the acceptance of deposits for such bookings and the forfeiture of any part of the deposit in cases in which any such bookings are cancelled;
(p)the supply of tickets to intending pilgrims, the form of such tickets and the conditions and other matters to be specified thereon, and the amount of the sanitary taxes to be included in the cost thereof;
(q)the refund of passage money and deposits under section 275 and the manner in which persons shall be nominated under that section for the purpose of entitling them to a refund;
(r)the period after which unclaimed passage money and deposits liable to be refunded shall be disposed of in the manner specified in section 276;
(s)the manner in which the dates of sailing shall be advertised under [section 255] [ Substituted by Act 69 of 1976, Section 20, for " Section 278" (w.e.f. 1.12.1976).]; the appointment of pilgrim officers for the purposes of that section and sections 279 and 280; the manner in which payment shall be made under section 279 to pilgrims and to the pilgrim officer; and the procedure to be followed by masters, owners or agents and by pilgrim officers and [Metropolitan Magistrates or Judicial Magistrates of the first class, as the case may be,] [ Substituted by Act 12 of 1983, Section 17 and Schedule, for " Magistrates" (w.e.f. 18.5.1983).] in proceedings under that section;
(t)the functions of the master, medical officer and other ship's officers during the voyage;
(u)the local limits within which, and the time and mode at and in which, pilgrims shall be embarked or discharged at any port or place appointed under this Part in that behalf;
(v)the time within which a pilgrim ship shall depart or proceed on her voyage after commencing to take pilgrims on board;
(w)providing that a pilgrim shall not be received on board any pilgrim ship, unless he is in possession of a passport or a pilgrim's pass regulating the issue of pilgrims' passes, and prescribing the form of and fees which may be charged for such passes; [*] [ The words " and" omitted by Act 12 of 1983, Section 8 (w.e.f. 18.5.1983).]
(ww)[ the fees that may be levied for the survey or inspection of pilgrim ships with respect to sanitary conditions, provision of stores, medical facilities available on such ships and such other purposes that may be relevant for compliance with the provisions of this Part relating to pilgrim ships and the manner in which such fees may be collected;] [ Inserted by Act 12 of 1983, Section 8 (w.e.f. 18.5.1983).]
(x)generally, to carry out the provisions of this Part relating to pilgrim ships.