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 Rajasthan - Section

Section 7 in The Rajasthan Boiler Operation Engineers' Rules, 1967

7. Immediate charge of a boiler-Meaning of and provision for reliefs.

(a)A person incharge of a boiler shall be deemed to be in direct and immediate charge of the same when he is within 46 metres (150 feet) of such a boiler. Notwithstanding anything herein before contained, the Chief Inspector may, at his discretion, permit a Boiler Operation Engineer, holding a certificate of proficiency under these rules to be incharge of batteries of boilers as he deems fit, and further may permit a Boiler Operation Engineer freedom of movement to such a distance from any boiler battery, on such conditions as he may consider necessary.
(b)A person incharge of a boiler or boilers for which a certificate of proficiency is required under these rules may be relieved of charge in any one day for not more than two periods, which when combined do not exceed two hours in duration by a person holding a first class certificate of competency as an attendant under the Rajasthan Boiler Attendants' Rules, 1954.
(c)The holder of a first class certificate of competency as an attendant may also with the consent in writing of the Chief Inspector, relieve a person holding a certificate of proficiency as an Operation Engineer for a period which may extend to ten consecutive days which, in special circumstances, the Chief Inspector may extend to any length of time not exceeding thirty days at a time.