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(3) in The Merchant Shipping (Examination of Engine Drivers of Sea-Going Ships) Rules, 1973

(3)For the purposes of computing qualifying sea service, service on vessels referred to in sub-rule (1), shall be accepted as equivalent to the periods actually spent on regular watch on main propelling machinery at sea, i.e., beyond Inland Water limits.