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 6 in The Merchant Shipping (Amendment) Act, 2003

6. Amendment of section 356-O.-

In section 356-O of the principal Act, in sub- section (2),-
(i)for clauses (a) and (b), the following clauses shall be substituted, namely:-
(a)prescribe the limits of ballast, and designate noxious liquid substances, under clauses (a) and (h), respectively, of section 356B;(b) prescribe the forms in which, the duration for which and the conditions subject to which, various international pollution prevention certificates shall be issued under section 356C;
(bb)prescribe the period within which, the manner in which and the conditions for making surveys of oil tankers or other ships prior to issuing an international pollution prevention certificate and the requirements as to equipment which are to be fitted for prevention of pollution by an oil tanker and other ship under section 356E;";
(ii)in clause (c), for the words" oil record books", the words" record books" shall be substituted;
(iii)in clause (d), for the words" oil monitoring system, oily water separator, oil content metre, crude oil washing system, inert gas system or other equipments or contrivances carried out on board for preventing pollution of sea by oil", the words" various equipments required under the Convention" shall be substituted;
(iv)after clause (e), the following clause shall be inserted, namely:-
(ee)any other matter which, for the implementation of the Convention, has to be or may be prescribed.