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] [Section 6] [Entire Act]

Bombay Presidency - Subsection

Section 6(1) in The Bombay Aerial Ropeways Rules, 1959

(1)The driving unit of the ropeway's shall be provided with two brakes acting totally independent of each other and one of them driving sheave. One of these brakes shall be brought into engagement automatically in the following cases by suitable safety circuits, namely:-
(a)at disconnection of the driving power, viz. in the case of break down of machines, interruption of current :
(b)when exceeding the maximum speed by 10 per cent
(c)when actuating the various emergency push-buttons (such push- buttons shall be provided in the stations, in the driver's stand and in the carriers in order to ensure an immediate stoppage of the ropeway in the case of danger);
(d)when exceeding the normal limits positions of the carriers in the stations.
All brakes shall be adjustable and controllable with normal effort; they shall be so arrange so that they can be re-adjusted in a simple manner from the driver's stand.