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 46] [Entire Act]

Union of India - Subsection

Section 46(3) in The Dock Workers (Safety, Health And Welfare) Regulations, 1990

(3)
(a)Chains shall be withdrawn from use when stretched and increased in length exceeds five per cent or when a link of the chain is deformed or otherwise damaged or raised scarfs of defective welds appears.
(b)Rings, hooks, swivels and end links attached to chains shall be of the same material as that of the chains.