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 Tamilnadu - Section

Section 152 in The Tamil Nadu Building and other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2006

152. Permissible limit of exposure of chemicals.

- The employer shall ensure at a construction site of a building or other construction work that,-
(a)the working environment in a tunnel or a shaft in which building workers are employed does not contain any of the hazardous substances in concentrations beyond the permissible limits as laid down in the Schedule-XII of these rules; and
(b)the responsible person referred to in rule 121 conducts necessary test before the commencement of a tunneling work for the day and at suitable intervals as fixed by the Chief Inspector of Inspection of Building and Construction to ensure that the permissible limits of exposure are not exceeded and a record of such test is maintained and is made available for inspection to the Inspector having jurisdiction, on demand.