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 44] [Entire Act]

Union of India - Section

Section 48 in The Mines Act, 1952

48. Registers of persons employed.—

(1)For every mine there shall be kept in the prescribed form and place a register of all persons employed in the mine showing in respect of each such person—
(a)the name of the employee with the name of his father or, of her husband, as the case may be, and such other particulars as may be necessary for purposes of identification;
(b)the age and sex of the employee;
(c)the nature of employment (whether above ground or below ground, and if above ground, whether in open cast workings or otherwise) and the date of commencement thereof;
(d)***
(e)such other particulars as may be prescribed,
and the relevant entries shall be authenticated by the signature or the thumb impression of the person concerned.
(2)The entries in the register prescribed by sub-section (1) shall be such that workers working in accordance therewith would not be working in contravention of any of the provisions of this Chapter.
(3)No person shall be employed in a mine until the particulars required by sub-section (1) have been recorded in the register in respect of such person and no person shall be employed except during the periods of work shown in respect of him in the register.
(4)For every mine other than a mine which, for any special reason to be recorded, is exempted by the Central Government by general or special order, there shall be kept in the prescribed form and place separate registers showing in respect of each person employed in the mine—
(a)below ground;
(b)above ground in open cast workings; and
(c)above ground in other cases—
(i)the name of the employee;
(ii)the class or kind of his employment;
(iii)where work is carried on by a system of relays, the shift to which he belongs and the hours of the shift.
(5)The register of persons employed below ground referred to in sub-section (4) shall show at any moment the name of every person who is then present below ground in the mine.
(6)No person shall enter any open cast working or any working below ground unless he has been permitted by the manager or is authorised under this Act or any other law to do so.