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 14 in The Boilers Act, 2025

14. Provisional Order.

(1)Where the Inspector reports the case of any boiler to the Chief Inspector under sub-section (4) of section 12, he may, if the use of such boiler or its components is not prohibited under clause (f) of sub-section (1) of section 13 as being in a dangerous condition, grant to the owner thereof a provisional order in writing, permitting the boiler to be used at a pressure not exceeding such maximum pressure as he thinks fit and in accordance with the regulations made under this Act, pending the receipt of the order of the Chief Inspector.
(2)Such provisional order shall cease to be in force—
(i)on the expiry of six months from the date on which it is granted; or
(ii)on receipt of the orders of the Chief Inspector; or
(iii)in any of the cases referred to in clauses (b), (c), (d), (e) and (f) of sub-section (1) of section 13,
and on so ceasing to be in force, shall be surrendered to the Inspector.