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 9 in The Port Of New Mangalore (Harbour Craft) Rules, 1976

9. Changes in crew or carrying capacity of licensed harbour craft to be reported.

(1)Whenever any alteration in a licensed harbour craft is made so as to affect any of the particulars contained in the licence granted to it, such alteration shall forthwith be reported by its owner to the Deputy Conservator :Provided that, if such alteration takes place at a time when the harbour craft is away from the port, it maybe reported immediately on the return of the harbour craft to the port.
(2)In the case of a change of tindal or of any alteration in the harbour craft not affecting its carrying capacity the harbour craft shall not ply until such report is made and in the case of change of tindal until the tindal had also been produced before the Deputy Conservator.
(3)On such report or on such report and production, as the case may be, the Deputy Conservator shall amend the original licence held by the owner and in the case of change of tindal, the register kept under rule 10 shall also be amended.
(4)In the case of any alteration in the harbour craft affecting its carrying capacity, the original licence held by the owner shall be cancelled and a fresh licence shall be issued by the Deputy Conservator after the harbour craft has been re-measured, and it shall not ply until such fresh licence has been issued.