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 2 in The Boilers Act, 2025

2. Definitions.

In this Act, unless the context otherwise requires,—
(a)“accident” means an explosion of boiler or boiler components, which is calculated to weaken the strength or an uncontrolled release of water or steam therefrom, liable to cause death or injury to any person or damage to any property;
(b)“Board” means the Central Boilers Board constituted under section 3;
(c)“boiler” means a pressure vessel in which steam is generated for use external to itself by application of heat which is wholly or partly under pressure when steam is shut off but does not include a pressure vessel,—
(i)with capacity less than twenty-five litres, such capacity being measured from the feed check valve to the main steam stop valve; or
(ii)with less than one kilogram per centimetre square design gauge pressure and working gauge pressure; or
(iii)in which water is heated below one hundred degrees centigrade;
(d)“boiler components” means steam piping, feed piping, economiser, superheater, any mounting or other fitting and any other external or internal part of a boiler which is subject to pressure exceeding one kilogram per centimetre square gauge.Explanation.- For the purposes of this clause, the term “superheater” means any equipment which is partly or wholly exposed to flue gases for the purpose of raising the temperature of steam beyond the saturation temperature at that pressure and includes a re-heater;
(e)“Chief Inspector”, “Deputy Chief Inspector” and “Inspector”, mean, respectively, a person appointed to be a Chief Inspector, a Deputy Chief Inspector and an Inspector under section 5;
(f)“competent authority” means an institution referred to in sub-section (1) of section 6;
(g)“competent person” means an inspector or a person recognised in such manner as may be specified by regulations, for inspection and certification of boilers and boiler components during manufacture, erection and use;
(h)“economiser” means any part of a feed-pipe that is wholly or partially exposed to the action of flue gases for the purpose of recovery of waste heat;
(i)“feed-pipe” means any pipe or connected fitting wholly or partly under pressure through which feed water passes directly to a boiler and which does not form an integral part thereof;
(j)“inspecting authority” means a chief inspector or an institution recognised in such manner as may be specified by regulations, for the inspection and certification of boilers and boiler components during manufacture and erection;
(k)“manufacture” means manufacture, construction and fabrication of boiler or boiler components, or both;
(l)“manufacturer” means a person engaged in the manufacture of boiler or boiler components, or both;
(m)“notification” means a notification published in the Official Gazette;
(n)“owner” includes any person possessing or using a boiler as agent of the owner thereof and any person using a boiler which he has hired or obtained on loan from the owner thereof;
(o)“prescribed” means prescribed by rules made under this Act;
(p)“regulations” means regulations made by the Board under section 40;
(q)“State Government’’ shall include Union territory administration;
(r)“steam-pipe” means any pipe through which steam passes, if—
(i)the pressure at which steam passes through such pipe exceeds three and half kilogram per square centimeters above atmosphericpressure; or
(ii)such pipe exceeds two hundred fifty-four millimeters in internal diameter and the pressure of steam exceeds one kilogram per square centimeters above the atmospheric pressure,
and includes in either case, any connected fitting of a steam-pipe and feed-pipe;
(s)“structural alteration, addition or renewal” means,
(i)any change in the design of a boiler or boiler components;
(ii)replacement of any part of boiler or boiler components by a part which does not conform to the same specification; or
(iii)any addition to any part of a boiler or boiler components;
(t)“Technical Adviser” means the Technical Adviser appointed under sub-section (1) of section 4.