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

86. Stuffing and destuffing .-(1) The containers used for stuffing shall be clean, dry and free from odor.

(2)Proper lighting arrangements shall be provided for the stuffing of the containers and light fittings shall be safely located.
(3)Containers mounted on chassis shall be properly secured and supported and proper bridge plates shall be used while the stuffing or destuffing operation is on.
(4)Dangerous goods which are not recommended for grouping together shall not be stuffed in the same container.
(5)Containers stuffed with dangerous goods shall be labelled with internationally approved levels.
(6)When fork-lift is employed for stuffing or destuffing no other person shall be inside container.
(7)No container shall be stuffed beyond its capacity which is marked on it and containers shall be stuffed in such a manner that weight distribution is uniform as far as possible, throughout the floor area of containers.
(8)No smoking shall be permitted during stuffing or destuffing operations inside the container.
(9)Upon completion of the stuffing, the container door shall be properly secured with a lock or container seals.
(10)When a container is to be destuffed, only one door shall be opened carefully at a time to prevent possibility of any cargo collapsing.
(11)Dock workers employed in stuffing and destuffing of reefer containers shall be provided with proper protective clothing.J.-MISCELLANEOUS