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 3 in The Boilers Act, 2025

3. Central Boilers Board.

(1)The Central Government may, by notification, constitute a Board to be called the Central Boilers Board, for the purposes of this Act.
(2)The Board shall consist of the following members, namely:—
(a)the Secretary to the Government of India in charge of the Department having administrative control of the Board who shall be the Chairperson, ex officio;
(b)one member to represent each State, other than Union territory, who shall be a senior technical officer conversant with the inspection and examination of boilers, to be nominated by that State Government;
(c)members, equal in number to members nominat ed under clause (b), to be nominated by the Central Government, to represent the following, namely:—
(i)the Central Government;
(ii)the Bureau of Indian Standards;
(iii)boiler and boiler components manufactures;
(iv)National laboratories;
(v)engineering consultancy agencies;
(vi)users of boilers; and
(vii)such other interests which, in the opinion of the Central Government, ought to be represented on the Board;
(d)Technical Adviser, who shall be the Member-Secretary, ex officio.
(3)The term of office of the members nominated under clauses (b) and (c) of sub-section (2), and the manner of their nomination, shall be such as may be prescribed by the Central Government.
(4)The Board may determine its own procedure for the conduct of all business to be transacted by it.
(5)The Board shall have power to constitute committees and sub-committees from amongst its members and to delegate any of its powers and duties to such committees or sub-committees.
(6)The powers of the Board may be exercised notwithstanding any vacancy in the Board.
(7)The functions of the Board shall be to regulate the design, manufacture, erection and use of boiler and boiler components to ensure safety of life and property of persons from the danger of explosions of steam-boilers and for uniformity in registration and inspection and for these purposes, make such regulations as it deems fit.