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 73W] [Entire Act]

State of Maharashtra - Subsection

Section 73W(2) in Maharashtra Factories Rules, 1963

(2)The Factory Medical Officer, required to be appointed under sub-rule (1) shall have qualifications included in Schedule to the Indian Medical Degrees Act of 1916 or in the Schedules to the Indian Medical Council Act, 1956 and possess a Certificate of Training in Industrial Health of minimum three months duration recognised by the State Government.Provided that,-
(i)a person possessing a Diploma in Industrial Health or equivalent shall not be required to possess the Certificate of training as aforesaid;
(ii)the Chief Inspector may, subject to such conditions as he may specify, grant exemption from requirement of this sub-rule, if in his opinion a suitable person possessing the necessary qualification is not available for appointment;
(iii)in case of a person who has been working as a Factory Medical Officer for a period of not less than 3 years on the date of commencement of this rule, the Chief Inspector may, subject to the condition that the said person shall obtain the aforesaid certificate of training within a period of three years, relax the qualification.