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 14] [Entire Act]

State of Bihar - Subsection

Section 14(6) in Bihar Factories Rules, 1950

(6)
(a)The Certifying Surgeon shall visit every factory within the local limits for which he is appointed in which adolescents or children are known to be employed, atleast once in three months. At each of these visits the manager shall produce before him all adolescents and children employed in the factory, whether actually at work or not.
(b)The Certifying Surgeon shall personally examine every adolescent and child who is in possession of a "Provisional" certificate granted under sub-rule (4) and shall, if satisfied that a certificate of fitness should be granted, destroy the provisional certificate and issue his own certificate of fitness in place of it.
(c)If on such examination the Certiyfing Surgeon is of opinion that a person in possession of a child's provisional certificate of fitness is under the age of fourteen years or is not fit for employment as a child in a factory, or that a person in possession of an adults provisional certificate of fitness is less than 15 years of age or is unfit to work as an adult, he shall impound the certificate, write on it the word "Cancelled" and sign the same and shall forward the certificate with such remarks, if any, as he may offer to the Inspector of Factories for information, and inform the Examining Surgeon who granted such provisional certificate.