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 Madhya Pradesh - Section

Section 7 in The M.P. Boiler Attendants' Rules, 1958

7. When boiler deemed to be in use.

(1)A boiler shall be deemed to be in use for the purpose of these rules when there is active fire in the furnace, firebox or fireplace for the purpose of heating the water in the boiler. A boiler shall be deemed to be not in use only when the fire is removed and all steam and water connection are closed.
(2)An economiser shall be deemed to be in use for the purpose of these rules when there is a flow of flue gases past the economiser and an appreciable heat transfer between the water and the heating gases.