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

40. Construction and maintenance of lifting appliances .--

(1)General .-All lifting appliances including all parts and working gear thereof, whether fixed or movable, and any plant or gear used in anchoring or fixing such appliance, shall be--
(a)of good construction, sound material, adequate strength for the purpose for which it is used and free from patent defects; and
(b)maintained in good repair and working order.
(2)Drums .-(a) Every drum or pulley round which the rope of any lifting appliances is carried, shall be of adequate diameter and construction in relation to the rope used.
(b)Any rope which terminates at the winding drum of lifting appliance shall be securely attached to the drum and at least three dead turns of the rope shall remain on the drum in every operating position of the lifting appliance.
(c)The flange of the drum should project twice the rope diameter beyond the last layer and if this height is not available, other measures such as anti-slackness guards shall be provided to prevent the rope from coming off the drum.
(3)Brakes .-Every lifting appliance shall be provided with an efficient brake or brakes which shall,--
(a)be capable of preventing fall of a suspended load (including any test load applied in accordance with these regulations) and of effectively controlling a load while it is being lowered;
(b)act without shock;
(c)have shoes that can be easily removed for relining; and
(d)be provided with simple and easily accessible means of adjustment:
Provided that this regulation shall not apply to steam winch which can be so operated that the winch is as safe as it would be if a brake or brakes were provided in accordance with this regulation.
(4)Controls .-Controls of lifting appliance shall,--
(a)be so situated that the driver at his stand or seat has ample room for operating and has an unrestricted view of dock work, as far as practicable, and remains clear of the load and ropes, and that no load passes over him;
(b)be positioned with due regard to ergonometric considerations for easy operation;
(c)be so located that the driver does not have to remain in the bight of the heel block;
(d)have upon them or adjacent to them clear markings to indicate their purpose and mode of operation;
(e)be provided, where necessary with a suitable locking device to prevent accidental movement or displacement;
(f)as far as practicable, move in the direction of the resultant load movement; and
(g)automatically come to a neutral position in case of power failure wherever automatic brakes are provided.