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 111 in The Coal Mines Regulations, 2011

111. Spoil-banks and dumps.

(1)While removing overburden, the top soil shall be stacked at a separate place, so that, the same is used to cover the reclaimed area.
(2)The slope of a spoil bank shall be determined by the natural angle of repose of the material being deposited but shall not exceed 37.5 degree from the horizontal:Provided that if scientific studies indicate possibility of information of steeper slope of a spoil bank, approval of such slope angle subject to the conditions specified shall be obtained from the Regional Inspectors.
(3)Loose overburden and other such material from opencast working or other rejects from washeries or from other source shall be dumped in such a manner that there is no possibility of dumped material sliding.
(4)Any spoil bank exceeding 30m in height shall be benched so that no bench exceeds 30m in height and the overall slope shall not exceed 1 vertical to 1.5 horizontal.
(5)The toe of a spoil-bank shall not be extended to any point within 100m of a mine opening, railway or other public works, public road or building or other permanent structure not belonging to the owner.
(6)A suitable fence shall be erected between any railway or public works or road or building or structure not belonging to the owner and the toe of an active spoil bank so as to prevent unauthorised persons from approaching the spoil-bank.
(7)No person shall approach or be permitted to approach the toe of an active spoil bank where he may be endangered from material sliding or rolling down the face.
(8)Adequate precautions shall be taken to prevent failure of the slopes of the spoil banks or dumps.