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 200 in The Petroleum Rules, 2002

200. Notice of accident

.-(1) The notice of an accident required to be given under section 27 of the Act shall be given forthwith-(a)to the Chief Controller by telephone/fax and also by telegram [telegraphic address-"Explosives Nagpur" followed within 24 hours by a letter giving particulars of the occurrence; and(b)to the officer-in-charge of the nearest police station by the quickest means of communication.
(2)Pending the visit of the Chief Controller or his representative, or until instruction is received from the Chief Controller that he does not wish any further investigation or inquiry to be made, all wreckage and debris shall be left untouched except in so far as its removal may be necessary for the rescue of persons injured and recovery of the bodies of any persons killed by the accident or in the case of Railways for the restoration through communication.