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]

State of Madhya Pradesh - Section

Section 2 in The M.P. Boiler Operation Engineers' Rules, 1968

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"the Act" means the Indian Boilers Act, 1923 (No. V of 1923);
(b)"Boiler Attendant" means a Boiler Attendant qualified under Madhya Pradesh Boiler Attendants Rules, 1958;
(c)"Section" means the Section of the Act;
(d)Any reference in these rules to a boiler shall be deemed to include also a reference to an economiser.