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 59] [Entire Act]

Union of India - Section

Section 13 in The Factories Act, 1948

13. Ventilation and temperature.—

(1)Effective and suitable provision shall be made in ever factory for securing and maintaining in every workroom—
(a)adequate ventilation by the circulation of fresh air, and
(b)such a temperature as will secure to workers therein reasonable conditions of comfort and prevent injury to health; and in particular,—
(i)walls and roofs shall be of such material and so designed that such temperature shall not be exceeded but kept as low as practicable;
(ii)where the nature of the work carried on in the factory involves, or is likely to involve the production of excessively high temperatures, such adequate measures as are practicable shall be taken to protect the workers therefrom, by separating the process which produces such temperatures from the workroom, by insulating the hot parts or by other effective means.
(2)The State Government may prescribe a standard of adequate ventilation and reasonable temperature for any factory or class or description of factories or parts thereof and direct that proper measuring instruments, at such places and in such position as may be specified, shall be provided and such records, as may be prescribed, shall be maintained.
(3)If it appears to the Chief Inspector that excessively high temperatures in any factory can be reduced by the adoption of suitable measures, he may, without prejudice to the rules made under sub-section (2), serve on the occupier, an order in writing specifying the measures which, in his opinion, should be adopted, and requiring them to be carried out before a specified date.