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 2 in The Explosives Rules, 2008

2. Definitions

.-(1) In these rules, unless the context otherwise requires,-
(2)"Act" means the Explosives Act, 1884 (4 of 1884);
(3)" adirvettu or kadina " means sound producing device made of iron tube having strong base with a hole at the side close to the bottom, which is filled with gun powder and fired by means of trail of dry loose gun powder and approved by the Chief Controller of Explosives;
(4)"Ammonium Nitrate Fuel Oil Explosive (ANFO)" means an explosive mixture of ammonium nitrate and fuel oil which is not cap sensitive, but does not include emulsion or slurry explosive or site mixed explosive (SME);
(5)"authorised explosive" means an explosive included in the list of authorised explosives referred to in rule 6 and published by the Central Government from time to time in the Official Gazette;
(6)"Bulk Mix Delivery (BMD)" Vehicle means a vehicle that transports non-explosive materials in bulk, for mixing to form non-cap sensitive explosives and for loading directly into boreholes;
(7)"cap sensitive" means an explosive which explodes on initiation by a detonator of minimum strength;
(8)"carrying box" means metal case or box specially manufactured for carrying limited quantity of blasting explosives and initiating explosives;
(9)"Chief Controller" means the Chief Controller of Explosives;
(10)"Compatibility Group" shall have the meaning assigned to it in United Nations Economic and Social Council's Committee of Experts on transport of dangerous goods resolution number 645 G (XXIII), dated 26-04-1957 and further resolution number 1995/5, dated 10-07-1995;
(11)"competent person" means a person recognised by the Chief Controller who is adequately experienced and well conversant in safe manufacture, storage, transportation, handling, as the case may be of explosive;
(12)"compressor mounted motor truck or tractor" means a compressor mounted on mechanically propelled motor truck or tractor duly licensed for transport of explosives to blasting site for use in well sinking, the design of which is approved by the Chief Controller;
(13)"Conservator" includes any person acting under the authority of the officer or body of persons appointed to be conservator of a port under section 7 of the Indian Ports Act, 1908 (15 of 1908);
(14)"Controller" includes Joint Chief Controller of Explosives, Deputy Chief Controller of Explosives, Controller of Explosives and Deputy Controller of Explosives;
(15)"deflagration" means an explosive reaction such as a rapid combustion that moves through an explosives material at a velocity less than the speed of sound in that material;
(16)"Departmental Testing Station" means the testing station of the Petroleum and Explosives Safety Organisation;
(17)"detonating fuse" means a cord containing a centre-core of high explosive authorised by the Chief Controller which is used for initiating high explosives charges and to transmit explosion from one explosive charge to another;
(18)"detonator" means a tubular device-
(a)one end of which is closed and the other-
(i)left open for the insertion of safety fuse for the purpose of initiating explosion within the tube; or
(ii)fitted with wires or other device for that purpose and sealed;
(b)which is loaded with a charge of initiating explosives, the charge being so designed as to produce an explosion that would communicate to the other tube similarly constructed and charged or other explosive charge and includes cord relay connector;
(19)"display fireworks" means a group of authorised manufactured fireworks assembled at site, solely for the purpose of display;
(20)"emulsion explosive" means an explosive material in the form of emulsion, containing substantial amount of oxidizer dissolved in water droplets surrounded by an immiscible fuel;
(21)"explosive actuated device" means any tool or special mechanised device or gas generator system which is actuated by a small charge of explosive or which releases and directs work through the explosive charge;
(22)"explosive limit" means the maximum quantity of explosives permitted by the licensing authority to be stored or processed in a particular premises;
(23)"explosives van" means a mechanically propelled vehicle for transport of explosives by land and includes a road van;
(24)"fireworks" means low hazard explosive comprising of any composition or device manufactured with a view to produce coloured fire or flame, light effect, sound effect, smoke effect (coloured or natural), or combination of such effects and includes fog-signals, fuses, rockets, shells, percussion caps;
(25)"fireworks composition" means any chemical compound or mechanically mixed preparation of an explosive or inflammable substance that is used for the purpose of making manufactured fireworks and is not included in any other Class of explosives, and includes any star or coloured fire composition;
(26)"foreman's certificate" means certificate of competence issued by the Controller to a person who is conversant with the process of manufacturing fireworks or safety fuse, as the case may be, and associated hazards for the purpose of supervision of such activities by him;
(27)"Form" means a Form specified in Schedules annexed to these rules;
(28)"gun powder" means gun powder ordinarily so called and is an explosive containing a mixture of a inorganic nitrate, charcoal and sulphur;
(29)"high explosive" means explosive which is characterised by a very high rate of reaction, development of high pressure, and presence detonation wave, but does not include fireworks and safety fuse;
(30)"licensing authority" means authority empowered to issue licence or certificate or permit specified in Part 1 of Schedule IV;
(31)"magazine" means a building or structure (other than an explosives manufacturing building) intended for storage of explosives, specially constructed in accordance with the specification provided under these rules or of a design and approved by the Chief Controller;
(32)"manufactured fireworks" means low hazard explosive contrivance containing explosive or combination of different Classes, namely, Class 1 or Class 2 or Class 3 or Class 4 or Class 6 given in Part 1 of Schedule I of these rules or any explosives that comes under Division 2 or Division 3 or Division 4 under Class 7 given under the said Part;
(33)"man-limit" means the maximum number of individuals permitted by the licensing authority to work inside a particular premises for manufacture or processing of explosives;
(34)"marking or detection agent" is a substance which is introduced into the plastic explosives in a certain minimum quantity for the purpose of detection by means of vapour detection technique;
(35)"micro cord fuse" means a fuse other than safety fuse or quick match, characterised by fixed rate of burning and visible lateral propagation of fire, used for igniting fireworks;
(36)"non-explosive emulsion matrix" means water in oil emulsion or a slurry matrix, which is neither cap sensitive nor booster sensitive;
(37)"occupier", in relation to a premises means a person a who has the control and is responsible for managing the affairs of the premises, and includes, in relation to any explosives, the person in possession of the explosives:Provided that in relation to a-
(a)proprietary firm, the proprietor; or
(b)partnership firm, the partner nominated in writing by all other partners; or
(c)company, the director nominated in writing by the board of directors; or
(d)society or association, the office-bearer nominated in writing by the governing body;
shall be deemed to be the occupier;
(38)"permitted explosive" means authorised explosive which is permitted by the Director General of Mines Safety to be used in underground coal mines;
(39)"plastic explosive" means as explosive material in flexible or elastic sheet form formulated with one or more high explosives which in their pure form have a vapor pressure less than 10-4 Pa at a temperature of 25 degree Celcius and is formulated with a binder material, and is, as a mixture, malleable or flexible at normal room temperature;
(40)"permit" means permit issued by Chief Controller or Controller or District Magistrate under these rules for specific purpose;
(41)"prohibited explosive" means explosive which is prohibited by the Central Government under section 6 of the Act;
(42)"propellant" means an explosive that normally functions by deflagration and is used for propulsion purposes;
(43)"protected works" includes buildings or structures in which persons dwell, work or assemble, college, school, hospital, theatre, cinema house, shop, market, factory, place of worships, place of storage of hazardous substances, highway or public road, railway line, navigable waterways, cross country above ground pipelines, dams or reservoirs, overhead high tension power lines, but does not include cart tracks not in regular use, agricultural wells and pump sets connected therewith;
(44)"quick match" means a fuse for igniting charges of fireworks and consists of strands of cotton or jute yarn coated or impregnated with black powder (gun powder), wrapped and enclosed with paper with the help of binding material and which burns but does not explode and which does not contain its own means of ignition;
(45)"safety cartridge" means a cartridge for small arms as defined in the Arms Act, 1959 ( 54 of 1959) or the rules made thereunder, the case of which can be extracted for the small-arms after firing and which is so closed as to prevent any explosion in one cartridge being communicated to other cartridges;
(46)"safety fuse" means a fuse for igniting charges of other explosives which burn and does not explode and which does not contain its own means of ignition, and which is of such strength and construction and contains an explosives in such quantity that the burning of such fuse would not communicate laterally with other like fuse;
(47)"safety management plan" means the comprehensive plan for ensuring and managing safety in an explosive manufacturing factory;
(48)"safety distance" means the distance necessary under these rules to be kept clear between any licensed factory shed, magazines, store house or other licensed premises and protected works as referred to in Schedule VIII;
(49)"Schedule" means a Schedule annexed to these rules;
(50)"shock tube" means a plastic tube that contains explosives charge authorised by the Chief Controller, which on initiation transmits a firing signal through the tube to the detonator;
(51)"shot firer" means a competent person recognised and certified by the Controller for carrying out blasting operation using explosives in areas not coming under the Mines Act, 1952 (35 of 1952);
(52)"Site Mixed Explosive (SME)" means an explosive charge formed in the borehole and includes manufacture of ANFO, using a BMD vehicle;
(53)"slurry explosive" means an explosive material in the form of slurry, containing oxidizer, fuel, thickener and water;
(54)"small arm nitro-compound" means nitro-compound adapted and intended exclusively for use in cartridges for small arms;
(55)"store house" means independent building other than a magazine meant to possess fireworks not exceeding 5,000 kilogrammes or safety fuse not exceeding 50,000 meters, not for sale but for transfer to own licensed shop;
(56)"testing officer" means such officer as the Central Government may appoint in this behalf;
(56A)Third Party Inspection Agency means a professional organization recognized by Chief Controller of Explosives to carry out inspection and safety audit of major accident hazards premises as defined under the Manufacture , Storage and Import of hazardous Chemicals Rules , 1989 , and having minimum three persons with minimum qualification of masters degree in chemistry or bachelors degree in chemical engineering from a recognized university and minimum experience of ten years in manufacturing and handling of Explosives
(57)"transfer" with its grammatical variations and cognate expressions includes letting on hire, lending, giving and parting with possession of explosives or the transfer of explosives from one magazine to another magazine of the same licensee or transfer of packed boxes of fire works from a store house of the licensee to the shop owned by the same licensee;
(58)"traverse or mound" means a solid mass of earth, sand, concrete or a brick work around a building or magazine or stack containing explosives provided for protection against effects of explosion;
(59)"UN Classification" means United Nations recommendations in the Model Regulation on the Transport of Dangerous Goods published vide ST/SG/AC10/l Rev 12 in ISBN 92 -1-13974-5, which specify testing procedures to be carried out by competent authority while Classifying dangerous goods for transport;
(60)"UN Number" means the four digit identification number assigned to the article or substance under the United Nations system for transport and storage of dangerous goods as stated in the Model Regulation on the Transport of Dangerous Goods published vide ST/SG/AC10/1/Rev 12 in ISBN 92-1-13974-5;
(61)"UN Regulation" means the United Nations Model Regulations on the Transport of Dangerous Goods published vide ST/SG/AC 10/1 Rev 12 in ISBN 92-1-13974-5;
(2)All other words and expressions used but not defined in these rules but defined in the Act shall have the meanings respectively assigned to them in the Act.