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 2] [Entire Act]

Union of India - Section

Section 46 in The Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Act, 1996

46. Notice of commencement of building or other construction work.—

(1)An employer shall, at least thirty days before the commencement of any building or other construction work, send or cause to be sent to the Inspector having jurisdiction in the area where the proposed building or other construction work is to be executed, a written notice containing—
(a)the name and situation of the place where the building or other construction work is proposed to be carried on;
(b)the name and address of the person who is undertaking the building or other construction work;
(c)the address to which communications relating to the building or other construction work may be sent;
(d)the nature of the work involved and the facilities, including any plant and machinery, provided;
(e)the arrangements for the storage of explosives, if any, to be used in the building or other construction work;
(f)the number of workers likely to be employed during the various stages of building or other construction work;
(g)the name and designation of the person who will be in overall charge of the building or other construction work at the site;
(h)the approximate duration of the work;
(i)such other matters as may be prescribed.
(2)Where any change occurs in any of the particulars furnished under sub-section (1), the employer shall intimate the change to the Inspector within two days of such change.
(3)Nothing contained in sub-section (1) shall apply in case of such class of building or other construction work as the appropriate Government may by notification specify to be emergent works.