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 6 in The Manufacture, Storage And Import Of Hazardous Chemicals Rules, 1989

6. Industrial activity to which rules 7 to 15 apply .-(1) Rules 7 to 15 shall apply to,-

(a)an industrial activity in which there is involved a quantity of a hazardous chemical listed in column 2 of Schedule 3 which is equal to or more than the quantity specified in the entry for that chemical in columns 3 and 4 (rules 10-12 only for column 4), and(b)isolated storage in which there is involved a quantity of a hazardous chemical listed in column 2 of Schedule 2 which is equal to or more than the quantity specified in the entry for that chemical in [columns 3 and 4 (rules 10-12 only for column 4)].
(2)For the purposes of rules 7 to 15,-
(a)"new industrial activity" means an industrial activity which-
(i)commences after the date of coming into operation of these rules; or
(ii)if commenced before that date, is an industrial activity in which a modification has been made which is likely to cover major accident hazards, and that activity shall be deemed to have commenced on the date on which the modification was made;
(b)an "existing industrial activity" means an industrial activity which is not a new industrial activity.