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]

Union of India - Section

Section 2 in The Dock Workers (Safety, Health And Welfare) Regulations, 1990

2. Definitions .-In these regulations, unless the context otherwise requires,--

(a)"Act" means the Dock Workers (Safety, Health and Welfare) Act, 1986 (54 of 1986);
(b)"access" includes egress;
(c)"authorised person" means a person authorised by the employer, the master of the ship or a responsible person to undertake a specific task or tasks and possessing necessary technical knowledge and experience for undertaking the task or tasks;
(d)"competent person" means--
(i)a person belonging to a testing establishment in India who is approved by the Chief Inspector for the purpose of testing, examination or annealing and certification of lifting appliances, loose gears or wire ropes;
(ii)any other person who is recognised under the relevant regulations in force in other countries as competent for issuing certificates for any of the purposes mentioned in sub-clause (i) for the implementation of the Protection Against Accidents (Dockers) Convention (Revised), 1932 (No. 32) and the Convention concerning Occupational Safety and Health in Dock Work (No. 152), 1979, adopted by the International Labour Conference;
(e)"container" means an article of transport equipment of a permanent character and accordingly strong enough to be suitable for repeated use and as specified under national or international standards;
(f)"container terminal" means the area where the operations of receiving, storage, despatch and interchange of containers, between transport made is carried out primarily with the help of lifting appliances and transport equipment, and includes associated road vehicles, waiting places, control inter-change grid, stacking areas and associated road vehicle, departure, but shall not include-
(i)terminals which handle significant volumes of containerised cargo and break-bulk cargo together using the same operational areas;
(ii)all railway terminals and all in-land depots;
(iii)the stuffing and stripping of the contents of containers; and
(iv)ship-board and ship-side operations LO/LO and RO/RO vessels;
(g)"conveyor" means a mechanical device used in dock work for the transport of single packages or solid bulk cargo from one point to another point;
(h)"dangerous goods" means any cargo which due to its explosiveness, inflammability, radioactivity, toxic or corrosive properties, or other similar characteristics, may cause injury, adversely affect the human system, loss of life or property while handling, transporting, shipping or storing and which is classified as such by any international or national standards;
(i)"dock" means any dock, wharf, quay or shore and shall include any warehouse or store place belonging to owners, trustees or conservators of, and situated in or in the vicinity of the dock, wharf, quay or shore and any railway line or siding on or used in connection with the dock, wharf, quay or shore but not forming part of Indian railways;
(j)"Form" means a form appended to these regulations;
(k)"hatch" means on opening in a dock used for purposes of dock work or for trimming or for ventilation or for cleaning;
(l)"hatchway" means the whole space within the square of the hatches from the top dock to the bottom of the hold;
(m)"Inspector" means a person appointed by the Central Government under section 3 of the Act and includes the Chief Inspector;
(n)"lifting appliance" means all stationary or mobile cargo handling appliances including their permanent attachments, such as cranes, derricks shore based power operated ramps used on shore or on board ship for suspending, raising or lowering, cargo or moving them from one position to another while suspended or supported, in connection with the dock work and includes lifting machinery;
(o)"loose gear" means hook, shackle, swivel, chain, sling, lifting beam, container speader, tray and any other such gear, by means of which, the load can be attached to a lifting appliance and includes lifting device;
(p)"port" means a port as defined under the Indian Ports Act, 1908 (15 of 1908);
(q)"port authority" means the person having the general management and control of dock:
Provided that if any other person has, by exclusive right to occupation of any part of the dock, acquired the general management and control of such part, he shall be deemed to be the "Port Authority" in respect of that part;
(r)"premises" means any dock, wharf, quay, warehouse, store place or landing place where the dock work is carried on;
(s)"prescribed" means prescribed by the Central Government;
(t)"pulley block" means pulley block, gin and similar gear, other than a crane block specially constructed for use with a crane to which it is permanently attached;
(u)"responsible person" means a person appointed by the employer, the master of the ship, the owner of the gear or port authorities, as the case may be, to be responsible for the performance of a specific duty or duties and who has sufficient knowledge and experience and the requisite authority for the proper performance of the duty or duties;
(v)"safe working load" in relation to an article of loose gear or lifting appliance means the load which is the maximum load that may be imposed with safety in the normal working conditions and as assessed and certified by the competent person;
(w)"schedule" means a schedule appended to these regulations;
(x)"ship" means any kind of ship, vessel barge, lighter or hover-craft excluding ships of war and country craft;
(y)"testing establishment" means an establishment with testing and examination facilities, as approved by the Chief Inspector, for carrying out testing, examination, annealing or certification, etc., of lifting appliance or loose gear or wire rope as required under the regulations;
(z)"transport equipment" means all powered and hand truck, for lift truck, tractor, trailer, locomotive, prime mover and any other such equipment used in dock work;
(zz)words and expressions not defined in these regulations but defined or used in the Act shall have the same meaning as assigned to them in the Act.