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 134A in Aircraft Rules, 1937

134A. [ Non-Scheduled Air Transport Services. [Inserted by Notification No. G.S.R. 643 (E) dated 29.7.2010 (w.e.f. 23.3.1937)]

(1)No air transport service, other than a scheduled air transport service, shall be operated by any air transport undertaking of which the principal place of business is in any country outside India except with the special permission of the Central Government and subject to such terms and conditions as it may think fit to impose in each case.
(2)No air transport service, other than a scheduled air transport service, shall be operated by an Indian air transport undertaking unless it holds a Non-Scheduled Operator's Permit granted by the Central Government.
(3)The application for grant of Non-Scheduled Operators's Permit shall be made to the Central Government in such form and such manner, and shall contain such particulars or documents as may be specified by the Director-General.
(4)The Non-Scheduled Operator's Permit granted under sub-rule (2) shall, unless suspended or cancelled, remain valid for a period not exceeding [five] years, which may be renewed for a period not exceeding [five] [Substituted by Notificaiton No. G.S.R. 490 (E), dated 18.5.2017 (w.e.f. 23.3.1937).] years at a time.
(5)The Central Government may, if it is satisfied that, -
(a)any of the conditions of the Non-Scheduled Operator's Permit has not been complied with and the failure is due to any wilful act or default on the part of the holder of such Non-Scheduled Operator's Permit or by any of his servants or agents, irrespective of whether or not such wilful act or default of the servant or agent was with the knowledge or approval of the holder of the Non-Scheduled Operator's Permit, or
(b)the holder of the non-Scheduled Operator's Permit has failed to establish a safe, efficient and reliable service, or
(c)the Non-Scheduled Operator's Permit was obtained by suppressing any information or by giving wrong information, [or] [Inserted by Notification No. G.S.R. 289(E), dated 08.04.2022 (w.e.f. 23.03.1937).]
(d)[ the security clearance of the holder of Non-Scheduled Operator's Permit has been withdrawn or denied by the Central Government,] [Inserted by Notification No. G.S.R. 289(E), dated 08.04.2022 (w.e.f. 23.03.1937).]
cancel or suspend the Non-Scheduled Operator's Permit for such period as it thinks fit.Provided that no such Non-Scheduled Operator's Permit shall be cancelled or suspended without giving a show-cause notice, in writing, informing the holder of Non-Scheduled Operator's Permit the ground on which it is proposed to suspend or cancel the Non-Scheduled Operator's Permit and giving him a reasonable opportunity of making a representation in writing within such reasonable time as may be specified in the notice and, if that persons o desires, of being heard.
(6)Notwithstanding anything contained in sub-rule (5), if the Central Government is of the opinion that in the interest of public safety it is necessary so to do, it may, for the reasons to be recorded in writing, summarily suspend the Non-Scheduled Operator's Permit with a view to make further enquiry.