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 133BA in Aircraft Rules, 1937

133BA. [ Acceptance of foreign approved organisation. [Inserted by Notification No. G.S.R. 832(E), dated 30.6.2017 (w.e.f. 23.3.1937).]

(1)Notwithstanding anything contained in rule 133B, the Director-General may accept a foreign approved organisation for the purpose of maintenance of aircraft, engine and components or training in accordance with the requirements specified by the Director-General in this behalf.
(2)The acceptance granted under sub-rule (1), unless suspended or cancelled, shall remain valid for a period not exceeding two years, and on being satisfied, the Director General may renew it for a further period not exceeding two years at a time.
(3)Without prejudice to the provisions of these rules, the Director-General may, after making such enquiry as he may deem fit, and after giving a show cause notice to the organisation referred to in sub-rule (1), cancel, suspend or endorse any acceptance or issue a warning or an admonition to the said organisation, where he is satisfied that -
(a)the requirements stipulated by the Director-General are not being complied with; or
(b)the organisation has not performed work or granted a certificate in respect of work which has not been performed in a careful or competent manner or has performed work beyond the scope of its acceptance or failed to make proper entries and certification thereof or for any other reason considered by the Director-General as sufficient to cancel, suspend or endorse an acceptance granted under this rule, or to issue a warning or an admonition.]