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 62NH] [Entire Act]

State of Bihar - Subsection

Section 62NH(1) in Bihar Factories Rules, 1950

(1)Workers employed in a 'hazardous process shall be medically examined by a qualified medical practitioner hereinafter referred to as Factory Medical Officer in the following manner:-
(a)Once before employment, to ascertain physical fitness of the person to do the particular job;
(b)Once in a period of 6 months, to ascertain the health status of all the workers in respect of occupational health hazards to which they are exposed; and in cases where in the opinion of the Factory Medical Officer it is necessary to do so at a shorter interval in respect of any worker;
(c)The details of pre-employment and periodical medical examination carried out as aforesaid shall be recorded in the Health Register in Form 24.