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 13 in Occupational Safety, Health and Working Conditions Code, 2020

13. Duties of employee.

- Every employee at workplace shall,-
(a)take reasonable care for the health and safety of himself and of other persons who may be affected by his acts or omissions at the workplace;
(b)comply with the safety and health requirements specified in the standards;
(c)co-operate with the employer in meeting the statutory obligations of the employer under this Code;
(d)if any situation which is unsafe or unhealthy comes to his attention, as soon as practicable, report such situation to his employer or to the health and safety representative and in case of mine, agent or manager referred to in section 67, safety officers or an official for his workplace or section thereof, as the case may be, who shall report it to the employer in the manner as may be prescribed by the appropriate Government;
(e)not wilfully interfere with or misuse or neglect any appliance, convenience or other thing provided at workplace for the purpose of securing the health, safety and welfare of workers;
(f)not do, wilfully and without reasonable cause, anything, likely to endanger himself or others; and
(g)perform such other duties as may be prescribed by the appropriate Government.