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 Uttar Pradesh - Section

Section 142 in U.P. Building And Other Construction Workers (Regulation Of Employment And Conditions Of Service) Rules, 2009

142. Pressure plant and equipment [Section 40-2(j)].

(a)The employer shall ensure at a construction site of a building or other construction work that the pressure plant and equipment -
(i)are examined and tested by the competent person before being put in use for such work;
(ii)is of proper design and construction, sound material and adequate strength to perform the work for which it is used;
(iii)is properly maintained in good repairs and working condition.
(b)Tire pressure plant and equipment referred to in clause (a) is fitted with -
(i)a suitable safety valve or other effective device to provide maximum safe discharge pressure from being exceeded at any time;
(ii)a suitable pressure gauge with a dial range not less than one point five times and not exceeding twice the maximum working pressure, easily visible and designed to show at all times, the internal pressure in kilogram per square centimeter and marked with the maximum safe working pressure at such plant and equipment;
(iii)a suitable stop valve or valves by which the pressure plant or the system of the pressure plant may be isolated from the source of supply of pressure or otherwise.
(c)Every pressure plant or equipment shall be thoroughly examined by the competent person -
(i)externally, once in every period of six months;
(ii)internally, once in every period of twelve months; and
(iii)by hydraulic test once in a period of four years;
(iv)an examination of such pressure plant and equipment is maintained on Form-20.