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]

State of Odisha - Section

Section 146 in The Orissa Building and Others Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2002

146. Water for fire fighting.

- The employer shall ensure at a construction site of a building or other construction work that-
(a)adequate number of water outlets are provided on excavation or tunneling work and are readily made accessible throughout the tunnel for fire fighting purposes and such water outlets are maintained for effective fire fighting.
(b)all air locks are equipped with the fire fighting facilities at excavation or tunneling work;
(c)an audible fire alarm is provided to warn the building workers when ever a fire breaks out on excavation or tunneling work;
(d)adequate number and types of fire extinguishers, in accordance with relevant national standards, are provided and made readily available to fight any outbreak of fire at an excavation or tunneling work;
(e)fire extinguishers with vaporizing liquids and high pressure carbon dioxide are not used in tunnels or other confined spaces;
(f)the instructions regarding steps to be followed to fight outbreak of fire, at an excavation or tunneling work, written in Hindi or local language understood by the majority of the building workers employed on such excavation or tunneling work, are displayed at conspicuous and vulnerable places of such excavation or tunneling work;