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]

NCT Delhi - Section

Section 100 in The Delhi Building And Other Construction Workers (Regulation Of Employment And Conditions Of Service) Rules, 2002

100. Mixing and pouring of concrete.

- The employer shall ensure at a construction site of a building or other construction work that -
(a)the concrete mixture does not contain any material which may unduly affect the setting of such concrete, weaken such concrete or corrode steel used with such concrete;
(b)when dry ingredients of concrete are being mixed in confined spaces such as silos, -
(i)the dust shall be exhausted at the time of such mixing; and
(ii)in case the dust cannot be exhausted, as specified in sub-clause (i), the building workers shall wear respirators at the time of such mixing;
(c)when concrete is being tipped from buckets, building workers are kept out of the range of any kickbacks of such buckets;
(d)loads are not dumped or placed on settling concrete.