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] [Section 164] [Entire Act]

Union of India - Subsection

Section 164(3) in The Coal Mines Regulations, 2017

(3)If any person becomes aware of any obstruction in, or interference with or deficiency of ventilation in any mine or part thereof, he shall,-
(a)if it falls within his power to remedy such obstruction, interference or deficiency, immediately take steps to do so; or
(b)cease all work at that place, and shall forthwith inform his superior official of such obstruction, interference or deficiency.