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 63] [Entire Act]

Union of India - Section

Section 19 in The Factories Act, 1948

19. Latrines and urinals.—

(1)In every factory—
(a)sufficient latrine and urinal accommodation of prescribed types shall be provided conveniently situated and accessible to workers at all times while they are at factory;
(b)separate enclosed accommodation shall be provided for male and female workers;
(c)such accommodation shall be adequately lighted and ventilated, and no latrine or urinal shall, unless specially exempted in writing by the Chief Inspector, communicate with any work room except through an intervening open space or ventilated passage;
(d)all such accommodation shall be maintained in a clean and sanitary condition at all times;
(e)sweepers shall be employed whose primary duty it would be to keep clean latrines, urinals and washing places.
(2)In every factory wherein more than two hundred and fifty workers are ordinarily employed—
(a)all latrine and urinal accommodation shall be of prescribed sanitary types;
(b)the floors and internal walls, up to a height of ninety centimetres, of the latrines and urinals and the sanitary blocks shall be laid in glazed tiles or otherwise finished to provide a smooth polished impervious surface;
(c)without prejudice to the provisions of clauses (d) and (e) of sub-section (1), the floors, portions of the walls and blocks so laid or finished and the sanitary pans of latrines and urinals shall be thoroughly washed and cleaned at least once in every seven days with suitable detergents or disinfectants or with both.
(3)The State Government may prescribe the number of latrines and urinals to be provided in any factory in proportion to the numbers of male and female workers ordinarily employed therein, and provide for such further matters in respect of sanitation in factories, including the obligation of workers in this regard, as it considers necessary in the interest of the health of the workers employed therein.