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 62OH(1)] [Section 62OH] [Entire Act]

State of Bihar - Subsection

Section 62OH(1)(a) in Bihar Factories Rules, 1950

(a)For factories employing up to 50 workers:-
(i)The services of a factory Medical Officer on retainership basis, in his clinic to be notified by the occupier. He will carry out pre-employment and periodical Medical examination as stipulated in Rule 62 NH and render Medical assistance during any emergency.
(ii)A minimum of 5 persons trained in first aid procedures amongst whom at least one shall always be available during the working period;
(iii)A fully equipped first-aid box.