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 47] [Entire Act]

Union of India - Subsection

Section 47(2) in The Dock Workers (Safety, Health And Welfare) Regulations, 1990

(2)All loose gears shall be thoroughly examined once at least in every twelve months by a competent person. In addition, chains shall be thoroughly examined once at least every month by a responsible person.