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 10 in The Building And Other Construction Workers' Welfare Cess Rules, 1998

10. Powers of Assessing Officer and other officers

.-(1) An Assessing Officer, or an officer authorised under sub-rule (6) of rule 7, if empowered by the State Government under section 7 of the Act, may,-
(a)enter any establishment where building and other construction work is going on;
(b)make an inventory of materials, machinery or other articles lying at the work place;
(c)enquire about the number of workers engaged in various activities;
(d)require the production of any prescribed register or any other documents relevant to the assessment of cost of construction or number of workers employed;
(e)seize or take copies of any such records;
(f)make general assessment of the stage of the construction work having been completed;
(g)direct the employer or any other person incharge of the place that no material or machinery shall be removed or disturbed for so long as is necessary for the purpose of any examination;
(h)take measurement, notes or photographs;
(i)exercise such other powers considered absolutely necessary for reasonable assessment of cost of construction.