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 Maharashtra - Section

Section 79 in Maharashtra Factories Rules, 1963

79. Canteens.

(1)The occupier of every factory wherein more than 250 workers are ordinarily employed and which is specified by the State Government by a notification in this behalf shall provide, in or near the factory, an adequate canteen according to the standards prescribed in the Rules. The canteen shall be available for the use of the workers, within six months from the date of such notification:Provided that the State Government may for sufficient reasons, from time to time by an order in writing, extend the said period in respect of any specified factory.
(2)The manager of a factory shall submit for the approval of the Chief Inspector plans and site plan, in duplicate, of the building to be constructed or adapted for use as a canteen.
(3)The canteen building shall be situated not less than 15 metres from the latrine, urinal, boiler house, coal stacks, ash dumps and any other source of dust, smoke or obnoxious fumes:Provided that the Chief Inspector may in any particular factory relax the provisions of this sub-rule to such extent as may be reasonable in the circumstances and may require measures to be adopted to secure the essential purpose of this sub-rule.
(4)The canteen building shall be constructed in accordance with the plans approved by the Chief Inspector and shall accommodate at least a dining hall, kitchen, store room, pantry and washing places separately for workers and for utensils.
(5)In a canteen the floor and inside walls up to a height of 120 centimetres from the floor shall be made of smooth and impervious material; the remaining portion of the inside walls shall be made smooth by cement plaster or in any other manner approved by the Chief Inspector.
(6)The doors and windows of canteen building shall be of fly- proof construction and shall allow adequate ventilation.
(7)The canteen shall be sufficiently lighted at all times when any person has access to it.
(8)
(a)In every canteen-
(i)all inside walls or rooms and all ceilings and passages and staircases shall be lime-washed or colour-washed at least once in each year or painted once in three years dating from the period when last lime-washed or painted, as the case may be;
(ii)all wood work shall be varnished or painted once in three years dating from the period when last varnished or painted;
(iii)all internal structural iron or steel work be varnished or painted once in three years dating from the period when last varnished or painted.
Provided that inside walls of the kitchen shall be lime-washed once every four months.
(b)Records' of dates on which lime-washing, colour-washing, varnishing or painting is carried out shall be maintained in the prescribed Register in Form 8.
(8)Precincts of the canteen shall be maintained in a clean and sanitary condition. Waste water shall be carried away in suitable covered drains and shall not be allowed to accumulate so as to cause a nuisance. Suitable arrangements shall be made for the collection and disposal of garbage.