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 222 in The Coal Mines Regulations, 2011

222. Notice of Intention or proposal of exploration for methane.

(1)Whenever there is any proposal or intention to explore for presence of methane, in any coal seam or coal measure strata or in any working or abandoned mines or part thereof, with an objective to exploit the methane or any other gases for captive, domestic or industrial purposes, the owner, agent and manager of every mine or coal block shall, not less than six months prior to the date of start of such exploration work, give notice in writing in Form I of the First Schedule, to the Chief Inspector and also to the Regional Inspector.
(2)The notice so required under sub-regulation (1) shall be submitted along with-
(a)a pre-feasibility report prepared by an authorised agency or accredited institution having knowledge, experience and expertise in the required fields and subjects;
(b)a report on the manner of exploration work proposed to be Undertaken and the organisation, agency and any other contractor by which all or the parts of the jobs are proposed to be carried out within such time period as planned or proposed;
(c)details of machinery, equipments, instruments and apparatuses along with their specifications, parameters and all relevant information, that are proposed to be used in the exploration work;
(d)persons and the category of persons including officials, competent persons, officers and staffs with organisation structure and chart clearly specifying duties and responsibilities thereof;
(e)a plan and section of the mine or of the coal block clearly showing the coal seams, coal measure strata, target seams and strata or the places from where the methane is proposed to be extracted, existing or old mine working showing their extent and all other details as required, present and future working from where coal is or shall be extracted; and
(f)a plan and section of the area showing details of exploration work that is proposed to be undertaken indicating the proposed layout of the area over which drilling or any other exploration work are to be undertaken.
(3)The Chief Inspector may by an order in writing and subject to such conditions as may be specified therein require any alteration, modification and an additional requirements to be incorporated in the exploration plan or the project.
(4)No exploration plan or project as mentioned aforesaid shall be started or undertaken unless a written order or approval in that respect is obtained from the Chief Inspector.
(5)Notice of starting of the execution of exploration plan or project shall also be submitted to the Chief Inspector and a copy thereof to the Regional Inspector in Form I of the First Schedule at least seven days prior to the actual date of starting of exploration work.