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 Odisha - Section

Section 11 in The Orissa Inland Steam Vessels Rules, 1935

11. Certificate of survey.

(1)Certificates of survey shall be printed in English in Form 10-A for passenger vessels and in Form 10-B for non-passenger vessels, and shall be issued to the owner in duplicate in English.
(2)When a certificate of survey is to be cancelled or suspended by Government under Section 13 of the Act, notice shall be given to the owner or master by the Certifying Officer in Form II.
(3)While a certificate of survey remains in force -
(a)the certificate of survey required under Section 10 of the Act to be affixed in a conspicuous part of the vessel shall be continuously exhibited by the owner or master of the vessel in English in a legible manner, protected from defacement by a glass frame securely fixed in such a position that all the terms of the certificate can be easily read by all persons on board the vessel;
(b)the name of the vessel, painted or otherwise marked on the vessel as and where approved by the Surveyor, shall not be removed or defaced, and shall not be changed to another name until the lapse of 14 clear days' notice of such intention by the owner to the Certifying Officer, who will instruct the owner in writing to strike out the original name on all copies of the certificate and write after it the new name followed by the words "New name recorded on this certificate under the authority of the Certifying Officer's letter No...............dated.........