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 1] [Entire Act]

Union of India - Section

Section 417 in The Merchant Shipping Act, 1958

417. Certificate of registry. -

(1)Every sailing vessel [(other than a sailing vessel solely engaged in fishing for profit)] shall be registered in accordance with the provisions of this section.
(2)The owner of every sailing vessel shall make an application in the prescribed form to a registrar for the grant to him of a certificate of registry in respect of the vessel.
(3)The owner of every sailing vessel in respect of which an application under sub-section (2) is made, shall cause the tonnage of the vessel to be ascertained in the prescribed manner.
(4)The registrar may make such inquiry as he thinks fit with respect to the particulars contained in such application and shall enter in a register to be kept for the purpose (hereinafter referred to as sailing vessels register) the following particulars in respect of the vessel, namely:-
(a)the name of the sailing vessel, the place where she was built, and the port to which she belongs;
(b)the rig, type and tonnage of the vessel;
(c)the name, occupation and residence of the owner of the vessel;
(d)the number assigned to the vessel;
(e)the mortgages, if any, effected by the owner in respect of the vessel;
(f)such other particulars as may be prescribed.
(5)After the particulars in respect of the vessel have been entered in the sailing vessels register under sub-section (4), the registrar shall grant to the applicant a certificate of registry in the prescribed form.
(6)The owner of every sailing vessel shall pay for each certificate of registry a fee according to such scale as may be prescribed by the Central Government, having regard to the tonnage of the vessel, but in no case exceeding one rupee per ton of its gross tonnage.
(7)A sailing vessel requiring to be registered under this Part but not so registered may be detained by a proper officer until the owner or tindal produces a certificate of registry in respect of the vessel.