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] [Section 60] [Entire Act]

Union of India - Subsection

Section 60(3) in The Aircraft Rules, 1937

(3)Any aircraft engaged in public transport including aerial work and flying training shall not be flown unless--
(a)it has been maintained in accordance with such requirements as may be specified by the Director-General [* * *] [Omitted 'or as stipulated in the approved maintenance schedules or system' by Notification No. G.S.R. 911 (E), dated 16.9.2016 (w.e.f. 23.3.1937).];
(b)[ maintenance of aircraft has been carried out by or under the supervision of a person licensed or authorised under rule 61, or authorised in writing by an approved maintenance organization in accordance with the criterion specified by the Director-General; and;] [Substituted by Notification No. G.S.R. 911 (E), dated 16.9.2016 (w.e.f. 23.3.1937).]
(c)all maintenance carried out has been certified by appropriately licensed engineers, [* * *] [Omitted 'approved' by Notification No. G.S.R. 911 (E), dated 16.9.2016 (w.e.f. 23.3.1937).] or authorised persons within the period specified by means of such a "certificate" as may be prescribed by the Director-General.