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 15 in The Merchant Shipping (Cargo Ship Construction And Survey) Rules, 1974

15. Machinery.

(1)In every ship, main and auxiliary machinery essential for the propulsion and safety of the ship shall be provided with effective means of control and the machinery shall be capable of being brought into operation when initially no power is available in the ship.
(2)In every ship, where risk from over speeding of machinery exists means shall be provided to ensure that the safe speed is not exceeded.
(3)In every ship, where main or auxiliary machinery or any parts of such machinery are subject to internal pressure, such machinery or such parts shall, before being put into service for the first time, be subjected to a hydraulic test to a pressure suitably in excess of their working pressure having regard to---
(a)the design and the material of which they are constructed;
(b)the purpose for which they are intended to be used;
(c)the working conditions under which they are intended to be used.
(4)In every ship, main or auxiliary machinery or any parts thereof which are subject to internal pressure shall be maintained in an efficient condition.