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 66E] [Entire Act]

State of Punjab - Subsection

Section 66E(2) in The Punjab Factory Rules, 1952

(2)Qualifications. - (a) A person shall not be eligible for appointment as a Safety Officer, unless he -
(i)possesses a degree of a recognised university or institution in any branch of Engineering or Technology and has practical experience of working in a factory in a supervisory capacity for a period of not less than two years or possesses a degree in Physics or Chemistry from a recognised university or institution and has practical experience of working in a factory in a supervisory capacity for a period of not less than five years, or possesses a recognised diploma in any branch of engineering or technology and has practical experience of working in a factory in a supervisory capacity for a period of not less than five years;
(ii)possesses a degree or diploma in industrial safety recognised by the State Government in this behalf; and
(iii)has adequate knowledge of language spoken by majority of the workers in the region in which the factory where he is to be appointed, is situated;
(b)Notwithstanding anything contained in clause (a), any person who -
(i)possesses a degree or diploma in Engineering or Technology of a recognised university or institution and has experience of not less than five years in a department of the Central Government or State Government which deals with the administration of the Factory Act, 1948 or the Indian Dock Labourers Act, 1934, or
(ii)possesses a degree or diploma in Engineering or Technology of a recognised university or institution and has experience of not less than five years of full time of training, education, consultancy, or research in the field of accident prevention in an industry or in any institution, shall also be eligible for appointment as a Safety Officer:
Provided that the Chief Inspector may, subject to such conditions as he may specify, grant exemption from the requirements of this sub-rule, if in his opinion, a suitable person possessing the necessary qualifications and experience is not available for appointment:Provided further that in the case of a person who has been working as a Safety Officer in a factory for a period of not less than three years on the date of commencement of these rules, the Chief Inspector may, subject to conditions as he may specify, relax all or any of the abovesaid qualifications.