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

39. Dangerous and harmful environment .-(1) When internal combustion engines exhaust into a hold or intermediate deck or any other working place where neither natural ventilation nor the ship's ventilation system is adequate to keep the carbon monoxide content of the atmosphere, below 50 parts per million, adequate and suitable measures shall be taken at such places in order to avoid exposure of dock workers to health hazards.

(2)No dock worker shall be allowed to enter any hold or tank of a vessel wherein there is given off any dust, fumes or other impurities of such a nature and to such an extent as is likely to be injurious or offensive to the dock workers or in which explosives, poisonous, noxious or gaseous cargoes have been carried or stored or in which dry ice has been used as a refrigerant or which has been fumigated, or in which there is possibility of oxygen deficiency, unless all practical steps have been taken to remove the dust, fumes or other impurities and dangers which may be present and to prevent any further ingress thereof, and such holds or tanks are certified to be safe and fit for dock workers to enter the same by the competent authority.
(3)When dock workers are exposed to any dust in substantial quantities as if handling bulk grains fertilizers, cements and other similar cargoes, they shall be protected by suitable respiratory protective equipment.E.-LIFTING APPLIANCES AND GEAR