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

88. Electrical equipment .-(1) Only duly authorised person shall be permitted to instal, adjust, examine, repair, displace or remove electrical equipment or circuits.

(2)Efficient and suitably located means shall be provided for cutting off all pressure from every part of the system, as may be necessary to prevent danger.
(3)All portable electrical equipment shall be maintained in good working order and inspected by a responsible person at least once in every day before it is taken into use.
(4)Portable electric light or equipment used in a confined space shall be of twenty-four volts or less.
(5)Only flame-proof electrical equipment shall be used in a confined space where inflammable gas, fume or dust is likely to be present.
(6)All non-current carrying metal parts of electrical equipment shall be earthed or other suitable measures shall be taken to prevent them from becoming live.
(7)Portable or flexible electric conductors shall be of heavy duty type and shall be kept clear of loads, running gear and moving equipment.
(8)All live conductors shall be adequately insulated or fenced to prevent danger by accidental contact of dock workers or non-current carrying parts of lifting appliances, conveyors, transport equipment and machinery.