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 22 in Atomic Energy (Radiation Protection) Rules, 2004

22. Responsibilities of the Radiological Safety Officer.-

(1)The Radiological Safety Officer shall be responsible for advising and assisting the employer and licensee on safety aspects aimed at ensuring that the provisions of these rules are complied with.
(2)The Radiological Safety Officer shall:-
(a)carry out routine measurements and analysis on radiation and radioactivity levels in the controlled area, supervised area of the radiation installation and maintain records of the results thereof;
(b)investigate any situation that could lead to potential exposures;
(c)advise the employer regarding -
(i)the necessary steps aimed at ensuring that the regulatory constraints and the terms and conditions of the licence are adhered to;
(ii)the safe storage and movement of radioactive material within the radiation installation;
(iii)initiation of suitable remedial measures in respect of any situation that could lead to potential exposures; and
(iv)routine measurements and analysis on radiation and radioactivity levels in the off-site environment of the radiation installation and maintenance of the results thereof;
(d)ensure that -
(i)reports on all hazardous situations along with details of any immediate remedial actions taken are made available to the employer and licensee for reporting to the competent authority and a copy endorsed to the competent authority;
(ii)quality assurance tests of structures, systems, components and sources, as applicable are conducted; and
(iii)monitoring instruments are calibrated periodically.
(e)assist the employer in -
(i)instructing the workers on hazards of radiation and on suitable safety measures and work practices aimed at optimising exposures to radiation sources; and
(ii)the safe disposal of radioactive wastes; and
(iii)developing suitable emergency response plans to deal with accidents and maintaining emergency preparedness;
(f)advise the licensee on -
(i)the modifications in working condition of a pregnant worker; and
(ii)the safety and security of radioactive sources;
(g)furnish to the licensee and the competent authority the periodic reports on safety status of the radiation installation; and
(h)inform the competent authority when he leaves the employment.