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 1] [Entire Act]

Union of India - Section

Section 257 in The Merchant Shipping Act, 1958

257. Statements concerning passengers. -

(1)The master of [a special trade passenger ship] [ Inserted by Act 69 of 1976, Section 10 (w.e.f. 1.12.1976).] departing or proceeding on a voyage from a port or place in India to a port or place outside India shall sign a statement in duplicate, specifying the number and the respective sexes of all the [special trade passengers,] [ Substituted by Act 69 of 1976, Section 2, for " unberthed passengers" w.e.f. 1.12.1976).] and the number of the crew, and shall deliver both copies to the certifying officer, [or such other officer as the Central Government may appoint in this behalf] [ Inserted by Act 69 of 1976, Section 11 (w.e.f. 1.12.1976).] who shall thereupon, after having first satisfied himself that the entries are correct, countersign and return to the master one copy of the statement.
(2)In either of the following cases, namely:-
(a)if after the ship has departed or proceeded on such a voyage any additional [special trade passengers] [Substituted by Act 69 of 1976, Section 2, for " unberthed passengers" w.e.f. 1.12.1976).] are taken on board at a port or place within India appointed under this Part for the embarkation of [special trade passengers;] [Substituted by Act 69 of 1976, Section 2, for " unberthed passengers" (w.e.f. 1.12.1976).] or
(b)if the ship upon her voyage touches or arrives at any such port or place, having previously received on board additional [special trade passengers] [Substituted by Act 69 of 1976, Section 2, for " unberthed passengers" (w.e.f. 1.12.1976).] at any port or place outside India;
the master shall obtain a fresh certificate to the effect of certificate B from the certifying officer [or such other officer as the Central Government may appoint in this behalf] [Inserted by Act 69 of 1976, Section 11 (w.e.f. 1.12.1976).] at that port or place, and shall make an additional statement specifying the number and the respective sexes of all the additional passengers.
(3)[ The master of every pilgrim ship departing or proceeding from any port or place in India shall sign a statement in duplicate in the prescribed form specifying the total number of all the pilgrims embarked and the number of pilgrims of each sex embarked and the number of the crew and such other particulars as may be prescribed and shall deliver both copies to the certifying officer or such other officer as the Central Government may appoint in this behalf at the port or place and such officer shall thereupon, after having first satisfied himself that the entries are correct, countersign and return to the master one copy of the statement.
(4)The master of every pilgrim ship arriving at any port or place in India at which it may be intended to discharge pilgrims, shall, before any pilgrims disembark, deliver a statement signed by him specifying the total number of all the pilgrims on board and the number of pilgrims of each sex and the number of the crew, and such other particulars as may be prescribed to the certifying officer or such other officer as the Central Government may appoint in this behalf at the port or place.] [Inserted by Act 69 of 1976, Section 11 (w.e.f. 1.12.1976).]