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

209. Safety Officer.

(1)In every establishment wherein 500 or more building workers are ordinarily employed, the employer shall appoint safety officer as per the scale laid down in Schedule VIII to these rules. Such safety officers may be assisted by suitable and adequate staff.
(2)Duties, qualifications and the conditions of service of safety officers appointed under sub-rule (1) shall be as provided in Schedule VIII to these rules.
(3)Wherever the number of workers employed by single employer is less than five hundred, such employers may form a group and appoint a common safety officer for such group of employers, with prior permission of Chief Inspector of Building and Other Construction Works.