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 143] [Entire Act]

Union of India - Subsection

Section 143(14) in The Coal Mines Regulations, 2017

(14)The manager of every mine where airborne dust is generated shall formulate and implement a scheme specifying -
(a)the location, frequency, timing, duration and pattern of sampling;
(b)the instruments and accessories to be used for sampling;
(c)the laboratory at which respirable dust content of samples and quartz content shall be determined;
(d)the format in which the results of measurements of dust concentration and other particulars are to be recorded;
(e)the organisation for dust monitoring and for the examination and maintenance of dust prevention and suppression measures and dust respirators; and
(f)the manner of making all persons concerned with the implementation of the dust control measures fully conversant with the nature of work to be performed by each in that behalf.