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 210(1)] [Section 210] [Entire Act]

State of Tamilnadu - Subsection

Section 210(1)(b) in The Tamil Nadu Building and other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2006

(b)disable a building worker from working for a period of forty-eight hours or more immediately following the accident, shall forthwith be sent by telegram, telephone, fax or similar other means including special messenger within four hours, in case of fatal accidents and seventy-two hours, in case of other accidents, involving building worker, to the,-
(i)Board with which the building worker involved in accident was registered as a beneficiary;
(ii)Chief Inspector of Inspection of Building and Construction; and
(iii)Next in kin or other relative of building worker involved in accident.