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 56B(1)] [Section 56B] [Entire Act]

State of Bihar - Subsection

Section 56B(1)(a) in Bihar Factories Rules, 1950

(a)Passage-way shall be provided along and adjacent to every rail-track of every over-head travelling crane of such width that there is a clear space of not less than 50 c.m. between any part of any crane operating on the track and any column, fixture or fixed structure, so that no person working or walking over the passageway may be struck by any part of the crane.