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 6] [Entire Act]

State of Rajasthan - Subsection

Section 6(1) in Rajasthan Control of Industrial Major Accident Hazards Rules, 1991

(1)
(a)[Rules 7, 8, 13 and 15] [Substituted by No. G.S.R. 4, dated 16.4.2002 [18.4.2002].] shall apply to an industrial activity other than isolated storage, in which there is involved a quantity of hazardous chemical listed in Column 2 of Schedule 3 which is equal to or more than the [threshold quantity] [Substituted by No. G.S.R. 4, dated 16.4.2002 [18.4.2002].] specified in the entry for that chemical in Column 3 ;
(b)Rule 10 to 12 shall apply to an industrial activity other than isolated storage, in which there is involved a quantity of hazardous chemical listed in Column 2 of Schedule 3 which is equal to or more than the [threshold quantity] [Substituted by No. G.S.R. 4, dated 16.4.2002 [18.4.2002].] specified in the entry for that chemical in Column 4 ;
(c)Rule 7 and 8 shall apply to an isolated storage, in which there is involved a quantity of hazardous chemical listed in Column 2 of Schedule 3 which is equal to or more than the [threshold quantity] [Substituted by No. G.S.R. 4, dated 16.4.2002 [18.4.2002].] specified in the entry for that chemical in Column 3 ; and
(d)[Rules 10 to 13 and 15] [Deleted by No. G.S.R. 4, dated 16.4.2002 [18.4.2002].] shall apply to an isolated storage in which there is involved a quantity of hazardous chemical listed in Column 2 of Schedule 2 which is equal to or more than the [threshold quantity] [Deleted by No. G.S.R. 4, dated 16.4.2002 [18.4.2002].] specified in the entry for that chemical in Column 4 ;