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

65. Loading and unloading operations .-(1) No cargo shall be loaded or unloaded by a fall or sling at any intermediate deck unless either the hatch at that deck is securely covered or a secure landing platform of a width not less than that of one section of hatch coverings has been placed across it:

Provided that this regulation shall not apply to any loading or unloading work the whole of which may be completed within a period of half an hour.
(2)No loose gear or any other object shall be thrown in or out of the holds.
(3)During the loading and unloading of bulk cargo a record of all dock workers employed in the hold shall be maintained and produced on demand to the Inspector.
(4)Where necessary cargo shall be secured or blocked to prevent its shifting or falling. In breaking down, precautions shall be taken where necessary to prevent the remaining cargo from falling.
(5)
(a)Dragging of cargo shall be done with the ship's winches only when the runner is led directly from the derrick heel block; and
(b)Pulley blocks shall be used to provide a fair lead for the runner so as to prevent it from dragging against obstructions.
(6)If the head room in the hold of a ship for the purpose of stacking and unstaking is less than 1.5 metres, suitable measures shall be taken to guard against accidents.
(7)Loads shall be safely slung before being hoisted. Loose dunnage or debris hanging or protruding from loads shall be removed and suitable means shall be adopted to prevent cargo from falling out.
(8)Cargo-handling bridles, such as pallet bridles, which are to remain attached to the lifting appliance while hoisting successive sling loads, shall be attached by shackles, or other positive means shall be taken to prevent them from becoming accidentally disengaged from the hook of the lifting appliance.
(9)When lifting appliance is operating without a load on the slings:-
(a)slings or chains shall be hooked securely to the appliances before the operators are given signal to move;
(b)sharp hooks, multiple hooks and claws shall not hang at one end but shall be reeved through slings; and
(c)the operators shall raise the appliance sufficiently to keep clear off dock workers and objects.
(10)Effective measures shall be taken, by the use of suitable packing or otherwise, to prevent edges of any load from coming into contact with any rope or chain sling which is likely to cause any damage to the rope or chain sling.
(11)Buckets, tubs and similar appliances shall not be loaded above their rims.
(12)No loads shall be lifted at strappings unless such strappings are approved as proper and safe slinging points. Movement of such loads is allowed only if everybody has left the danger zone.
(13)When working with lifting appliances, slopepulling, horizontal dragging and intentional swing of loads and lifting devices are prohibited.