Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 189] [Entire Act] Union of India - Subsection Section 189(1) in The Coal Mines Regulations, 2017 (1)No case or container containing explosives shall be left or kept in a mine except in a place appointed by the manager for the purpose and legibly marked "Reserve Station".