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 6] [Entire Act]

Union of India - Subsection

Section 6(1) in Occupational Safety, Health and Working Conditions Code, 2020

(1)Every employer shall,-
(a)ensure that workplace is free from hazards which cause or are likely to cause injury or occupational disease to the employees;
(b)comply with the occupational safety and health standards declared under section 18 or the rules, regulations, bye-laws or orders made under this Code;
(c)provide such annual health examination or test free of costs to such employees of such age or such class of employees of establishments or such class of establishments, as may be prescribed by the appropriate Government;
(d)provide and maintain, as far as is reasonably practicable, a working environment that is safe and without risk to the health of the employees;
(e)ensure the disposal of hazardous and toxic waste including disposal of e-waste;
(f)issue a letter of appointment to every employee on his appointment in the establishment, with such information and in such form as may be prescribed by the appropriate Government and where an employee has not been issued such appointment letter on or before the commencement of this Code, he shall, within three months of such commencement, be issued such appointment letter;
(g)ensure that no charge is levied on any employee, in respect of anything done or provided for maintenance of safety and health at workplace including conduct of medical examination and investigation for the purpose of detecting occupational diseases;
(h)relating to factory, mine, dock work, building or other construction work or plantation, ensure and be responsible for the safety and health of employees, workers and other persons who are on the work premises of the employer, with or without his knowledge, as the case may be.