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 54 in The Dam Safety Act, 2021

54. Power to make regulations by Authority.-

(1)The Authority on the recommendations of the National Committee may make regulations consistent with this Act and the rules made thereunder tocarry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely: -
(a)the guidelines, standards and other directions for achieving the satisfactory level of dam safety assurance under sub-section (1) of section 16;
(b)the vulnerability and hazard classification criteria of specified dams under section 17;
(c)the details and form pertaining to the maintenance of log books or database under subsection (1) of section 18;
(d)the qualifications, experience and training of the individuals responsible for safety of specified dams under section 23;
(e)the employment of competent engineers and their qualifications and experience for the purpose of investigation, design and construction of specified dams under sub-section (3) of section 26;
(f)the quality control measures for the purpose of dam construction under sub-section (5) of section 26;
(g)the level of competent engineers for the dam safety units under section 30;
(h)the guidelines and check-lists for inspection of specified dams under clause (a) of subsection (3) of section 31;
(i)the minimum number of set of instrumentations in the specified dams and the manner of their installation under sub-section (1) of section 32;
(j)the form, manner and time interval for forwarding the analysis of readings to the State Dam Safety Organisation under sub-section (2) of section 32;
(k)the data requirements of hydro-meteorological stations in the vicinity of specified dams under sub-section (1) of section 33;
(l)the data requirements of seismological stations in the vicinity of specified dams under subsection (1) of section 34;
(m)the suitable location and manner of collection, compliance, process and storage of data under sub-section (2) of section 34;
(n)the time interval of risk assessment studies to be carried out under sub-section (2) of section 35;
(o)time interval for updating the emergency action plan under clause (b) of sub-section (1) of section 36;
(p)the time interval for the comprehensive safety evaluation of specified dams under subsection (1) of section 38;
(q)the mandatory review of design flood of existing specified dams under clause (b) of subsection (2) of section 38;
(r)the mandatory site specific seismic parameter studies of existing specified dams under clause (c) of sub-section (2) of section 38;
(s)the measures necessary to ensure dam safety by every owner of dam other than specified dams under section 46;
(t)any other matter which is to be specified or in respect of which provision is to be made by the Authority.