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 10 in The Bharatiya Vayuyan Adhiniyam, 2024

10. Power of Central Government to make rules.-

(1)Subject to the provisions of section 34, the Central Government may, by notification in the Official Gazette, make rules regulating the design, manufacture, maintenance, possession, use, operation, sale, import or export of any aircraft or class of aircraft and for securing the safety of aircraft operations.
(2)Without prejudice to the generality of the foregoing power, such rules may provide for—
(a)the authorities by which any of the powers conferred by or under this Act are to be exercised;
(b)the regulation of air transport services, and the prohibition of the use of aircraft in such services except under the authority of and in accordance with a licence authorising the establishment of the service;
(c)the economic regulation of civil aviation and air transport services, including the approval, disapproval or revision on tariff of operators of air transport services, other than the tariff referred to in clause (a) of sub-section (1) of section 13 of the Airports Economic Regulatory Authority of India Act , 2008 (27 of 2008); the officers or authorities who may exercise powers in this behalf; the procedure to be followed and the factors to be taken into account by such officers or authorities; appeals to the Central Government against orders of such officers or authorities and all other matters connected with such tariff.
Explanation. - For the purposes of this clause, “tariff” includes fares, rates, valuation charges and other charges for air transport of passengers or goods, the rules, regulations, practices or services affecting such fares, rates, valuation charges and other charges and the rates, terms and conditions of commission payable to passenger or cargo sales agents;
(d)the information to be furnished by an applicant for, or the holder of, a licence authorising the establishment of an air transport service to such authorities as may be specified in the rules;
(e)the licensing, inspection and regulation of aerodromes, the conditions under which aerodromes may be maintained and the prohibition or regulation of the use of unlicensed aerodromes;
(f)the fees which may be charged at those aerodromes to which the Airports Authority of India Act, 1994 (55 of 1994) or the Airports Economic Regulatory Authority of India Act, 2008 (27 of 2008) does not apply or are not made applicable;
(g)the inspection and control of the design, manufacture, repair and maintenance of aircraft and of places where aircraft are being designed, manufactured, repaired or kept;
(h)the registration and marking of aircraft;
(i)the conditions under which aircraft may be flown, or may carry passengers, mails or goods, or may be used for industrial purposes and the certificates, licences or documents to be carried by aircraft;
(j)the inspection of aircraft or any facility for the design, manufacture, maintenance, or operation of aircraft for the purpose of enforcing the provisions of this Act and the rules thereunder;
(k)the licensing of persons employed in the operation, manufacture, repair or maintenance of aircraft;
(l)the licensing of persons engaged in air traffic control;
(m)the certification and licensing of personnel engaged in the operation of radio telephone or telegraph for the conduct of operation and maintenance of aircraft and associated equipment;
(n)the certification, inspection and regulation of communication, navigation and surveillance and air traffic management facilities;
(o)the measures to safeguard civil aviation against acts of unlawful interference;
(p)the regulation of air navigation services, that is, aeronautical information services, aeronautical charting and cartography services, aeronautical meteorological services, search and rescue services, procedure for air navigation services and aircraft operations other than those referred to in clause (n) and any other matter relating to air navigation services;
(q)the air-routes by which, and the conditions under which, aircraft may enter or leave India, or may fly within or over India, and the places at which aircraft shall land or take-off;
(r)the prohibition of flight by aircraft over any specified area, either absolutely or at specified times, or subject to specified conditions and exceptions;
(s)the supply, supervision and control of air-route beacons, aerodrome lights, and lights at or in the neighbourhood of aerodromes or on or in the neighbourhood of air-routes;
(t)the installation and maintenance of lights on private property in the neighbourhood of aerodromes or on or in the neighbourhood of air-routes, by the owners or occupiers of such property, the payment by the Central Government for such installation and maintenance, and the supervision and control of such installation and maintenance, including the right of access to the property for such purposes;
(u)the signals to be used for purposes of communication by or to aircraft and the apparatus to be employed in signaling;
(v)the prohibition and regulation of the carriage in aircraft of any specified article, dangerous goods or substance;
(w)the measures to be taken and the equipment to be carried for the purpose of ensuring the safety of life;
(x)the issue and maintenance of log-books;
(y)the manner and conditions of the issue or renewal of any licence, certificate or approval under this Act or the rules made thereunder, the examinations and tests to be undergone in connection therewith, the form, custody, production, endorsement, cancellation, suspension or surrender of such licence, certificate or approval, or of any log-book;
(z)the fees to be charged in connection with any inspection, examination, test, certificate, licence or approval, made, issued or renewed under this Act;
(za)the recognition for the purposes of this Act of licences and certificates issued elsewhere than in India relating to aircraft or to the qualifications of persons employed in the operation, manufacture, repair or maintenance of aircraft;
(zb)the prohibition of slaughtering and flaying of animals and of depositing rubbish, filth and other polluted and obnoxious matter within a radius of ten kilometres from the aerodrome reference point;
(zc)regulation for control of obstruction limiting surfaces around an aerodrome or communication and navigation services facility;
(zd)safety oversight and regulatory functions;
(ze)security oversight and its regulatory functions;
(zf)the areas and manner in which the Director General of Civil Aviation may issue directions for carrying out safety oversight and regulatory functions and grant exemption from compliance with such directions;
(zg)the areas and manner in which the Director General of Bureau of Civil Aviation Security may issue directions for carrying out security oversight functions and grant exemption from compliance with such directions;
(zh)to determine the amount of monetary penalty;
(zi)any matter subsidiary or incidental to the matters referred to in this sub-section.