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 2] [Entire Act]

Union of India - Section

Section 404 in The Merchant Shipping Act, 1958

404. Power to make rules respecting wreck and salvage. -

(1)The Central Government may make rules to carry out the purposes of this Part.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the procedure to be followed by a receiver of wreck in respect of the taking possession of wrecks and their disposal;
(b)the fees payable to receivers in respect of the work done by them;
(c)the procedure to be followed for dealing with claims relating to ownership of wrecks;
(d)the appointment of valuers in salvage cases;
(e)the principles to be followed in awarding the salvage and the apportioning of salvage;
(f)the procedure to be followed for dealing with claims for salvage;
(g)the detention of property in the custody of a receiver of wreck for the purpose of enforcing payment of salvage.
[PART XIV] Control Of Indian Ships And Ships Engaged In Coasting Trade