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

91. Reporting of accidents .-(1) Notice of any accident in a dock which either,

(a)causes loss of life; or(b)disables a person from work on which he was employed for the rest of the day or shift in which the accident occurred, shall forthwith be sent by telegram, telephone or special messenger within four hours of the occurrence to,--(i)the Inspector;(ii)the relatives of the worker when the accident causes loss of life to the dock worker or is likely to disable the dock worker from work for more than ten days; and(iii)in the case of fatal accidents also to--(a)the Officer-in-Charge of the nearest police station; and(b)the District Magistrate or if the District Magistrate by order so directs, the Sub-Divisional Magistrate.
(2)In the case of accidents falling under clause (b) of sub-regulation (1) the injured person shall be given first-aid and thereafter immediately transferred to a hospital or other place of treatment.
(3)Where any accident causing disablement subsequently results in the death of dock worker, notice in writing of the death shall be submitted to the authorities mentioned in sub-regulation (1) within 72 hours after the death occurs.
(4)The following classes of dangerous occurrences shall be reported to the Inspector, whether death or disablement is caused or not, in the manner prescribed in sub-regulation (1):--
(a)collapse or failure of lifting appliances or conveyors or breakage or failure of ropes, chains or other loose gears and lifting devices or overturning of cranes, used in dock work, falling of headboards or cargo from slings, displacement of hatch beam resulting in the fall of hatch beams or coverings;
(b)collapse or subsidence of any wall, floor, gallery, roof, platform, staging or means of access;
(c)explosion of a receiver or vessel used for the storage, at a pressure greater than atmospheric pressure, of any gas or gases (including air) or any liquid or solid resulting from the compression of gas;
(d)explosion or fire causing damage to any place in the dock in which dock workers are employed;
(e)collapse, capsizing, toppling or collision of the transport equipment;
(f)spillage or leakage of dangerous goods and damage to their containers; and
(g)breakage, buckling or damage of freight containers.
(5)If a failure of lifting appliance, loose gear and transport equipment has occurred, the concerned appliance, gear or equipment and the site shall, as far as practicable, be kept undisturbed until inspected by the Inspector.
(6)Every notice given under sub-regulation (1) and sub-regulation (4), shall be confirmed within seventy-two hours of the occurrence by submitting a written report to the inspector in Form XII and a proper acknowledgment obtained provided that in case of an accident under clause (b) of sub-regulation (1), such written report need be submitted only when the dock worker is disabled from work on which he was employed for more than forty-eight hours from the time of accident.