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 3 in The Indian Electricity Rules, 1956

3. Authorisation .-(1) A supplier or a consumer, or the owner, agent or manager of a mine, or the agent of any company operating in an oil-field or the owner of a drilled well in an oil-field or a contractor for the time being under contract with a supplier or a consumer to carry out duties incidental to the generation, transformation, transmission, conversion, distribution or use of energy may authorise any person for the purpose of any or all of the following, namely:-

Sub-rule (2) of rule 36, clause (a) of sub-rule (1) of rule 51, clause (a) of sub-rule (1) [and] [clauses (h) and (i) of sub-rule (2) of rule 64] [ Substituted by G.S.R. 112, dated 22.3.2000 (w.e.f. 15.4.2000).], sub-rule (2) of rule 110, sub-rules (1) and (4) of rule 121, sub-rule (4) of rule 123, rule 124 and sub-rule (8) of rule 125.
(2)[ No person shall be authorised under sub-rule (1) unless he is competent to perform the duties assigned to him and possesses either an appropriate certificate of competency or permit to work.] [ Substituted by G.S.R. 358, dated 30.4.1987 (w.e.f. 9.5.1987).][(2-A)(a) No person shall be authorised to operate or undertake maintenance of any part or whole of a generating station of capacity 100 MW and above together with the associated sub-station unless he is adequately qualified and has successfully undergone the type of training specified in Annexure XIV:Provided that the provisions contained in this sub-rule shall have effect in respect of the persons already authorised to operate or undertake maintenance of any part or whole of a generating station as aforesaid from the date to be specified by the appropriate Government, but such a date shall not be later than a period of [6 years, 2 months] [ Inserted by G.S.R. 461, dated 24.4.1981 and corrected by G.S.R. 836, dated 28.8.1981 (w.e.f. 12.9.1981).][from the date this rule comes into force.
(b)The appropriate Government may, on the recommendations of the owner of such generating station, relax the conditions stipulated in clause (a) of this sub-rule for any engineer and such other person who has already sufficient experience in the operation and maintenance of a generating station.
(c)The owner of a generating station, in consultation with Central Electricity Authority, may alter the duration and manner of training in respect of those persons who have been already engaged in the operation and maintenance of a generating station or a sub-station.]
[(2-B) The provisions contained in rule 3(2-A) will also be applicable in respect of other sub-stations of 132 KV and above from a date to be specified in the appropriate Government but such a date shall not be later than 3 years from which this rule comes into force.] [ Inserted by G.S.R. 730, dated 7.9.1989 (w.e.f. 30.9.1989).]
(3)No person shall be deemed to be authorised under sub-rule (1) unless his name has been entered in a list maintained at the office or premises of the person authorising him, and giving the purpose for which such person is authorised and the entry has been attested by the authorised person and the person authorising him.
(4)Every list maintained under sub-rule (3) shall be produced before an Inspector [or any officer of a specified rank and class appointed to assist the Inspector] [ Inserted by G.S.R. 466, dated 18.7.1991 (w.e.f. 17.8.1991).] when required.
(5)[ An Inspector may cancel or amend, in such manner as he considers necessary, any authorisation made under sub-rule (1).] [ Inserted by G.S.R. 523, dated 28.3.1966 (w.e.f. 9.4.1966).]
(6)[ In every registered factory where more than 250 KW of electrical load is connected, there shall be a person authorised by the management of the factory for ensuring the observance of the safety provisions laid under the Act and the rules made thereunder, who shall periodically inspect such installation, get them tested and keep a record thereof and such records shall be made available to the Inspector or any officer of a specified rank and class appointed to assist the Inspector, if and when required.] [ Inserted by G.S.R. 358, dated 30.4.1987 (w.e.f. 9.5.1987).]
(7)[ All suppliers of electricity including generating companies, transmission companies and distribution companies shall appoint a safety officer for proper observance of safety measures in their organisation in construction, operation and maintenance of power station, sub-stations, transmission and distribution lines.] [ Inserted by G.S.R. 274, dated 10.7.2002 (w.e.f. 20.7.2002).]