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 60 in The Orissa Factories Rules, 1950

60. Exemptions.

- The requirements of Sub-section (4) of Section 37 shall not apply to the following processes carried on in any factory -
(a)the operation of repairing a water-sealed gas-holder by the electric welding process, subject to the following conditions-
(i)the gas-holder shall contain only the following gasses, separately or mixed at a pressure greater than atmospheric pressure, namely, town gas, coke-oven gas, producer gas, blast furnace gas, or gases other than air, used in their manufacture :
Provided that this exemption shall not apply to any gasholder containing acetylene or mixture of gases to which acetylene has been added intentionally;
(ii)welding shall only be done by the electric welding process and shall be carried out by experience operatives under the constant supervision of a competent person.
(b)The operations of cutting or welding steel or wrought iron gas mains and services by the application of heat, subject to the following conditions:
(i)the main, or service shall be situated in the open air, and it shall contain only the following gases, separately or mixed at a pressure greater than atmospheric pressure, namely, gas, coke oven gas, producer gas, blast furnace gas, or gases other than air used in their manufacture;
(ii)the main or service shall not contain acetylene or any gas or mixture of gases to which acetylene has been added intentionally;
(iii)the operation shall be carried out by an experienced person or persons and at least two persons (including those carrying out the operations) experienced in work on gas mains and over eighteen years of age shall be present during the operation;
(iv)the side of the operation shall be free from any inflammable or explosive gas or vapour
(v)where acetylene gas is used as a source of heat in connection with an operation, it shall be compressed and contained in a porous substance in a cylinder ; and
(vi)prior to the application of any flame to the gas main or service, this shall be pierced or drilled and the escaping gas ignited.
(c)The operation of repairing an oil tank on any ship by the electric welding process, subject to the following conditions
(i)The only oil contained in the tank shall have a flash point of not less than 1,500 F (close test) and a certificate to this effect shall be obtained from a competent analyst;
(ii)The analyst's certificate -shall be kept available for inspection, by an Inspector, or by any person employed. or working on the ship;
(iii)The welding operation shall be carried out only on the exterior surface of the tank at a place (a) which is free from oil or oil leakage inflammable quantities, and (b) which is not less than one foot below the nearest part of the surface of the oil within the tank; and
(iv)Welding shall be done only by the electric welding and shall be carried out by experienced operatives under the constant supervision of a competent person.
[Rules prescribed under Sections 38 and 41] [Substituted vide Orissa Gazette Extraordinary No. 1089/29.7.1987-SRO No. 501/87/22.7.1987.]