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 2 in The Dock Workers (Safety, Health And Welfare) Act, 1986

2. Definitions .-In this Act, unless the context otherwise requires,-

(a)"appropriate Government" means in relation to any major port, the Central Government, and, in relation to any other port, the State Government;
(b)"cargo" includes anything carried or to be carried in a ship or other vessel;
(c)"Chief Inspector" means the Chief Inspector of Dock Safety, appointed under sub-section (1) of section 3;
(d)"dock work" means any work in or within the vicinity of any port in connection with, or required for, or incidental to, the loading, unloading, movement or storage of cargoes into or from ship or other vessel, port, dock, storage place or landing place, and includes-
(i)work in connection with the preparation of ships or other vessels for receipt or discharge of cargoes or leaving port; and
(ii)chipping, painting or cleaning of any hold, tank, structure or lifting machinery or any other storage area in board the ship or in the docks;
(e)"dock worker" means a person employed or to be employed directly or by or though any agency (including a contractor) with or without knowledge of the principal employer, whether for remuneration or not, on dock work;
(f)"employer", in relation to a dock worker, means the person by whom he is employed or is to be employed on dock work, whether for remuneration or not;
(g)"principal employer", in relation to a dock worker employed or to be employed by or through any agency (including a contractor), means the person in connection with those work he is employed or is to be employed by such agency;
(h)"regulation" means a regulation made under this Act.