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]

NCT Delhi - Section

Section 35 in Delhi Prisons (Inspection, Meetings and Duties of Officers) Rules, 1988

35. Superintendent to take precautions against fire.

- The Superintendent shall satisfy himself that proper precautions are taken to guard against fire. With this object he should draw-up a set of rules for the guidance of Officers in such cases, and cause a copy of them to be pasted between the jail gates or other equally conspicuous place. The rules should provide for —
(a)a signal to notify the outbreak of fire ;
(b)a fire brigade organized from the members of the staff, who should be put through a fire alarm parade once a month and so accustomed to the use of sealing ladders and the various duties they may be called on to perform in case of fire ;
(c)a plentiful supply of water at all times and in convenient places;
(d)a supply of dry earth within each ward at night to extinguish any lamp that may burst or become a source of danger and the instruction of the convict officers as to what they should do in such cases ; and
(e)the key of any ward or compartment where prisoners are confined at night being readily distinguishable from other keys, so that prisoners in a burning building can be promptly removed.
(E)Medical Officer