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 104] [Entire Act]

Union of India - Subsection

Section 104(1) in The Coal Mines Regulations, 2017

(1)The owner, agent and manager of every mine shall-
(a)identify the hazards to health and safety of the persons employed at the mine to which they may be exposed while at work;
(b)assess the risks to health and safety to which employees may be exposed while they are at work;
(c)record the significant hazards identified and risks assessed;
(d)make those records available for inspection by the employees; and
(e)follow an appropriate process for identification of the hazards and assessment of risks.