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 6A] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6A(5) in The M.P. Factories Rules, 1962

(5)If at any time the Certifying Surgeon is of the opinion that the worker is no longer fit for employment in the said processes on the ground that continuance, therein would involve special danger to the health of the worker, he shall make a record of his findings in the said certificate and the health register. The entry of his findings the those documents should also include the period for which he considers that the said person is unfit to work in the said process. The person so suspended from the process being unfit for work in that process shall be provided with alternate placement facilities by the factory management unless he is fully incapacitated in the opinion of the Certifying Surgeon. In that case the person affected shall be suitably rehabilitated.