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 55A(2)] [Section 55A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 55A(2)(b) in The U.P. Factories Rules, 1950

(b)A table showing the safe working loads of every kind and size of chain, rope or lifting tackle in use, and, in the case of a multiple sling, die safe working loads at different angles of-the legs, shall be posted in the storeroom or place where, or in which, the chains, ropes or lifting tackles are kept, and in prominent positions on the premises; and no rope, chain or lifting tackle, not shown in the table, shall be used. However, the foregoing provisions of this paragraph shall not apply in respect of such lifting tackle in the safe working load thereof, or in the case of a multiple sling, safe working load at different angles of the legs, is plainly marked upon it.