Section 214(2) in The Merchant Shipping (Shipping Office Forms) Rules, 1963
(2)The master of every such ship, upon its arrival at any port in India or at such other time and place as the Central Government may with respect to any ship or class of ships direct, shall deliver or transmit, in such form as the Director General may specify, a return of the facts recorded by him in respect of the birth of a child, or the death of a person on board the ship to the Director-General.Offences in respect of official logs