Section 191(1) in The Merchant Shipping (Shipping Office Forms) Rules, 1963
(1)No seaman lawfully engaged and no apprentice-(a)shall desert his ship; or(b)shall neglect or refuse, without reasonable cause, to join the ship or to proceed to sea in his ship or be absent without leave at any time within twenty-four hours of the ship's sailing from a port either at the commencement or during the progress of a voyage, or be absent at any time without leave and without leave and without sufficient reason from his ship or from his duty.