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

229. Occupational health services for the building workers.

(1)The employer shall ensure at a construction site of a building or other construction work, where more than five hundred building workers are employed, that,-
(a)a special medical service or an occupational health service is available at such construction site at all times and such service shall,-
(i)provide first-aid and emergency treatment;
(ii)conduct special medical examination for occupational hazards to such building workers before their employment and thereafter at such intervals as may be specified by the Chief Inspector of Building and Construction Works, from lime to time;
(iii)conduct training of first-aid personnel of such medical service;
(iv)render advice to such employer on conditions of work and improvement required to avoid hazards to the health of such building worker;
(v)promote health education, including family welfare among such building workers;
(vi)co-operate with Inspector having jurisdiction in the detection, measurement and evaluation of chemical, physical or biological factors suspected of being harmful to such building workers; and
(vii)undertake immunisation for all such building workers against tetanus, typhoid, cholera and other infectious diseases;
(b)the special medical service referred to in clause (a) collaborates with the labour department or any other concerned department or service of the Government in matters of treatment, job placement, accident prevention and welfare of such building workers;
(c)the special medical service referred to in clause (a) is headed by a construction medical officer and is provided with adequate staff, laboratory and other equipment;
(d)the premises of the special medical service referred to in clause (a) are conveniently accessible, comprise at least a waiting room, a consulting room, a treatment room, a laboratory and suitable accommodation for nurses and other staff of such service; and
(e)the special medical service referred to in clause (a) maintains records pertaining to its activities referred in sub-clause (i) to (vii) of clause (a) and sends to the Chief Inspector of building and other Construction Works once in every three months, information in writing on,-
(i)the state of health of such building workers; and
(ii)the nature and the causes of occupational injuries or disease suffered by anyone of such building workers, treatment provided to such worker and measures taken to prevent recurrence of such injury or disease.