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]

State of Punjab - Section

Section 67H in The Punjab Factory Rules, 1952

67H. [ Site appraisal Committee. [Rule 67-H to 67-V Added vide Punjab Government Gazette L.S.P. III dated 30.8.1996.]

(1)Following provisions shall govern the functioning of the Site Appraisal Committee (hereinafter referred to be as the "Committee") in these rules namely :-
(a)The State Government may constitute or reconstitute a Site Appraisal Committee as and when necessary;
(b)The State Government may appoint a senior official of the Factories Inspectorate, preferably having qualification in Chemical Engineering to be the Secretary of the Committee;
(c)The State Government may appoint the following as members of the Committee, namely :-
(i)a representative of the Local Government wing of the department of Local Government, Housing and Urban Development department of the State Government;
(ii)a representative of the department of Industries of the State Government; and
(iii)a representative of the Director-General of Factory Advice Service and Labour Institute, Bombay.
(2)No member, unless required to do so by a court of law, shall disclose otherwise than in connection with the purposes of the Act, at any time any information relating to manufacturing or commercial business or any working process which may come to his knowledge during his tenure as a Member on his Committee.
(3)Applications for appraisal of Sites. -
(a)Applications for appraisal of sites in respect of the industries covered under clause (cb) of Section 2 of the Act shall be submitted to the Chairman of the Site Appraisal Committee :
(b)The application for site appraisal alongwith fifteen copies thereof shall be submitted in Form 8-B. The Committee may dispense with furnishing of information on any Particular item in the application Form, if it considers the same to be not relevant to the application under consideration.
(4)Functions of the Committe. -
(a)The Secretary shall arrange to register the applications received for appraisal of site in a separate register and acknowledge the same within a period of seven days;
(b)The Secretary shall fix up the meetings in such manner that all the applications received and registered are referred to the Committee within a period of one month from the date of their receipt;
(c)The Committee shall adopt a procedure for its working keeping in view the need for expeditious disposal of applications;
(d)The Committee shall examine the applications for appraisal of a site with reference to the prohibitions and restriction on the location of an industry and the carrying on of processes and operations in different areas as per the provisions of Rule 5 of the Environment (Protection) Rules, 1986 framed under the Environment (Protection) Act, 1986;
(e)The Committee may call for documents examine experts, inspect the site if necessary and take other steps for formulating its views in regard to the suitability of the site;
(f)Wherever the proposed site requires clearance by the Ministry of Industries or by the Ministry of Environment and Forests of Government of India, the application for Site Appraisal will be considered by the Site Appraisal Committee only after such clearance has been received.