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]

Union of India - Section

Section 62 in The Dock Workers (Safety, Health And Welfare) Regulations, 1990

62. Conveyers .-(1) Conveyers shall be of sound material, good construction and sufficient strength to support safely the loads for which they are intended, and shall be kept in good repair.

(2)
(a)Conveying machinery shall be so constructed and installed as to avoid hazardous points between moving and stationary parts or objects.
(b)When a passage way is adjacent to an open conveyer, a clearance of at least 90 centimetres shall be provided between the inner edge of the walkway and the conveyer.
(3)When dock workers have to cross over conveyers, regular crossing facilities affording safe and adequately lighted passage shall be provided.
(4)When conveyers that are not entirely enclosed cross over places where dock workers are employed or might pass beneath them, sheet or screen guards shall be provided to catch any material which might fall from the conveyers.
(5)Power driven conveyers shall be provided at loading and unloading stations, at drive and take-up ends, and at other convenient places, with devices for stopping the conveyers machinery in an emergency.
(6)Adequate fencing shall be provided at transfer point.
(7)Conveyers which carry loads up-inclines shall be provided with mechanical devices, that will prevent machinery from reversing and carrying the loads back towards the loading point in the event of the power being cut off.
(8)Where two or more conveyers are operated together, the controlling devices shall be so arranged that no conveyer can feed on to a stopped conveyer.
(9)Where the tops to hoppers for feeding conveyers are less than 90 centimetres above the floors, the openings shall be adequately guarded.
(10)
(a)Where conveyers extend to points not visible from the control stations, they shall be equipped with gongs, whistles or signed lights, to be use by the operators before starting the machinery so as to warn dock workers who might be in positions of danger;
(b)Similar provisions shall be made where necessary to enable the dock workers to communicate with the operator.
(11)Conveyers shall be provided with automatic and continuous lubrication systems, or with lubricating facilities so arranged that oiling and greasing can be performed without the oilers coming within dangerous proximity to moving parts.
(12)Conveyers shall be thoroughly inspected once in every three months by a responsible person.
(13)Dock workers shall not ride on conveyers.
(14)Belt conveyers shall be provided with guards at the nips of the belts and drums.
(15)Intake openings of blower or exhaust fans for pneumatic conveyers shall be protected with substantial metal screens or gratings.
(16)Frames of gravity rollers and chutes shall be kept free of splinters, sharp edges and rough surfaces.
(17)Gravity rollers and chutes shall not be used for the passage of dock workers.
(18)Sideboards of chutes shall be of sufficient height to prevent cargo from falling off.
(19)Suitable provision shall be made for the cleaning of conveyers and for clearing obstructions in a safe way.