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 4 in The Merchant Shipping (Control of Pollution by Noxious Liquid Substances in Bulk) Rules, 2010

4. Exemptions.

(1)Where the provisions relating to carriage are required to be amended on account of upgrading of the categorization of a substance, the following shall apply, namely:-
(a)where any amendment to these rules and the International Bulk Chemical Code or the Bulk Chemical Code involves changes to the structure, equipment and fittings due to the upgrading of the requirements for the carriage of certain substances, the Central Government may, having regard to each substance, either modify the requirements for their carriage or delay application of such requirements, to ships constructed before such amendment has come into force, for a specified period, if it deems that application of such amendments is unreasonable or impracticable;
(b)when the Central Government relaxes application of amended rules under clause (a), it shall submit a report giving details of the ship or ships concerned, the cargoes certified to carry, the trade in which each ship is engaged and the justification for such relaxation, to the Organization for circulation to the State Parties for their information and appropriate action, if any, and reflect such relaxation on the Certificate referred to in rules 7 or 9;
(c)Notwithstanding anything contained in clauses (a) and (b), the Central Government may exempt ships from the carriage requirements under rule 11 for ships certified to carry individually identified vegetable oils, identified by relevant footnote in chapter 17 of the International Bulk Chemical Code, provided the ships comply with the following conditions, namely:-
(i)subject to the provisions of this rule, the NLS tanker shall meet all requirements for ship type 3 as identified in the International Bulk Chemical Code except for cargo tank location;
(A)wing tanks or spaces shall be arranged such that cargo tanks are located inboard of the moulded line of the side shell plating not less than 760 mm;
(B)double bottom tanks or spaces shall be arranged such that the distance between the bottom of the cargo tanks and the moulded line of the bottom shell plating measured at right angles to the bottom shell plating is not. less than B/15 (m) or 2.0 m at the centerline, whichever is the less, and the minimum distance shall be 1.0 m;
(C)the relevant certificate shall indicate the exemptions so granted.
(ii)under this rule, cargo tanks shall be located at the following distances inboard and the entire cargo tank length shall be protected by ballast tanks or spaces other than tanks that carry oil as follows, namely:-
(2)Subject to the provisions of sub-rule (3), the provisions of sub-rule (1) of rule 12 shall not apply to ship constructed before 1st July, 1986 which is engaged in restricted voyages as determined by the Central Government between:
(a)ports or terminals within a State Party; or
(b)ports or terminals of States Parties.
(3)The provisions of sub-rule (2) shall only apply to a ship constructed before 1st July 1986, if-
(a)each time a tank containing category X, Y or Z substances or mixtures is to be washed or ballasted, the tank is washed in accordance with a pre-wash procedure in accordance with Schedule-IV and the tank washings are discharged to a reception facility;
(b)subsequent washings or ballast water are discharged to a reception facility or at sea in accordance with other provisions of these rules;
(c)the adequacy of the reception facilities at the ports or terminals referred to in clauses (a) and (b) of sub-rule (2), for the purpose of this rule, is approved by the Central Government within India or, as the case may be, by the Government of Stale Party within which such ports or terminals are situated;
(d)in the case of ships engaged in voyages to ports or terminals under the jurisdiction of other States Parties, the Central Government communicates to the Organization, for circulation to the State Parties, particulars of the exemption, for their information and appropriate action, if any; and
(e)the certificate required under these rules is endorsed to the effect that the ships is solely engaged in such restricted voyages.
(4)For a ship whose constructional and operational features are such that ballasting of cargo tanks is not required and cargo tank washing is only required for repair or dry-docking, the Central Government may allow exemption from the provisions of rule 12, provided that all of the following condition are complied with, namely:-
(a)the design, construction and equipment of the ship are approved by the Central Government, having regard to the service for which it is intended;
(b)any effluent from tank washings which may be carried out before a repair or dry-docking is discharged to a reception facility, the adequacy of which is ascertained by the Central Government;
(c)the certificate required under these rule indicates-
(i)that each cargo tank is certified for the carriage of a restricted number of substances which are comparable and can be carried alternately in the same tank without intermediate cleaning; and
(ii)the particulars of the exemption;
(d)the ship carries a Manual approved by the Central Government; and
(e)in the case of ships engaged in voyages to ports or terminals under the jurisdiction of other States Parties, the Central Government communicates to the Organization, for circulation to the State Parties, particulars of the exemption, for their information and appropriate action, if any.