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 60] [Entire Act]

Union of India - Subsection

Section 60(2) in Aircraft Rules, 1937

(2)[(a) The Director-General may, in respect of any aircraft, aircraft component and item of equipment, specify standards and conditions for continuing airworthiness of the aircraft and its maintenance.
(b)The Director-General shall notify the maintenance requirements and approve the maintenance system keeping in view-
(i)the continued airworthiness of the aircraft and the maintenance facilities required;
(ii)the period in terms of flight time, calendar time or any other basis, which may elapse with safety between inspections, tests, or overhauls or any other maintenance work;
(iii)the content and period of preservation of the records kept in respect of maintenance.]
(iv)type of operation in which the aircraft is engaged;
(v)any conditions like dust, salt-air climatic conditions or other factors and the routes flown or basis used which may have an effect upon airworthiness; and
(vi)any other relevant considerations.