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 17] [Entire Act]

Union of India - Subsection

Section 17(13) in The Railways (Opening for Public Carriage of Passengers) Rules, 2000

(13)The Commissioner may decide that the second hand plate girders are not required to be tested if he is satisfied that -
(i)the girder is strong enough for the work it is intended to perform; and
(ii)the responsible officer of the concerned railway has certified that the condition of the material and workmanship are such that the use of the girder for the specified loading shall not involve stresses in excess of those permitted in the IRS Steel Bridge Code,1962, provided that this sub-rule shall not apply to welded girders.