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]

State of West Bengal - Section

Section 8 in The West Bengal Factories (Safety Officers) Rules, 1978

8. Duties of Safety Officers.

(1)The duties of a Safety Officer shall be to advise and assist the factory management in the fulfillment of obligations, statutory or otherwise, concerning prevention of personal injuries and maintaining a safe working environment.
(2)Without prejudice to the generality of the provisions of sub-rule (1), such duties may include -
(i)to advise the concerned departments in planning and organizing measures necessary for the effective control of personal injuries and industrial diseases,
(ii)to advise on safety aspects of all jobs and to carry out detailed job safety analysis of selected jobs,
(iii)to carry out safety inspections in order to identify unsafe plant or equipment and hazardous conditions of work, and carry out safety observation to identify unsafe work practices and procedures followed by workers, and to suggest measures to be adopted for remedying defects found,
(iv)to advise and assist on matters relating to carrying out safety inspections and safety observations by concerned departments,
(v)to design and conduct, either independently or in collaboration with the training department, suitable training and educational programmes for all levels in the organization and specifically for the supervisory staff for the prevention of personal injuries and industrial diseases,
(vi)to check and evaluate the effectiveness of the action taken or proposed to be taken to prevent personal injuries and industrial diseases,
(vii)to advise the purchasing and store departments on the availability and the specifications of any new machinery, plant, appliance or equipment including personal protective equipment, to be installed or used in the factory in order to ensure high standard of safety and protection of health of the employees,
(viii)to advise concerned departments on matters relating to reporting and investigation of causes of industrial accidents and diseases,
(ix)to investigate into causes and circumstances of every fatal, serious and select accident and dangerous occurrence,. compile necessary reports and tender advice to prevent their recurrence,
(x)to investigate into the cases of every industrial diseases,
(xi)to promote setting up of safety committees and act as adviser and catalyst to such committees,
(xii)to organize in collaboration with the concerned department, campaigns, competitions, contests and other activities which will develop and maintain the interest of the workers in establishing and maintaining sage conditions of work and procedures.
(xiii)to advise on the maintenance of records as are necessary relating to accidents, dangerous occurrences and industrial diseases, and present information in appropriate form for the use of management and others in assessing safety performance,
(xiv)to maintain liasion with other departments in the factory, including medical and training departments, and with the Directorate of Factories, Fire Services, local authorities and other organizations engaged in the promotion of industrial safety.