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 39 in The Boilers Act, 2025

39. Power of Central Government to make rules.

(1)The Central Government may, by notification, make rules to carry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)the term of office of the members and the manner of their nomination under sub-section (3) of section 3;
(b)the qualifications and experience of Technical Adviser under sub-section (1) of section 4;
(c)the salary and allowances and terms and conditions of service of Technical Adviser under sub-section (2) of section 4;
(d)the qualifications and experience of Chief Inspector, Deputy Chief Inspectors and Inspectors under sub-section (5) of section 5;
(e)the boiler which shall be in the charge of persons holding certificate of proficiency or competency under clause (e) of sub-section (1) of section 11;
(f)the qualifications, experience, fee and the procedure for obtaining a certificate of proficiency or competency under sub-section (2) of section 11;
(g)the person who shall conduct inquiry and the manner of conducting such inquiry into the accident causing death under the proviso to sub-section (4) of section 23;
(h)the form, manner, time and fee for preferring appeal to the Central Government under sub-section (1) of section 25;
(i)the procedure for disposing of an appeal under sub-section (3) of section 25;
(j)the form, manner, time and fee for filing revision application under sub-section (2) of section 26;
(k)the manner of holding inquiry and imposing penalty under sub-section (1) of section 35;
(l)the form and manner of preferring appeal under sub-section (1) of section 36.