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 16] [Entire Act]

Union of India - Subsection

Section 16(2) in The Merchant Shipping (Maritime Labour) Rules, 2016

(2)The inspections required under rule 25 shall be carried out when.-
(a)ship is registered or re-registered; or
(b)the seafarer accommodation on a ship has been substantially altered.