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 25 in The Dock Workers (Safety, Health And Welfare) Regulations, 1990

25. Access between ship and another vessel .-(1) When a ship is alongside another ship, and dock workers have to pass from one to the other, adequate and safe means of access shall be provided for their use, unless the conditions are such that it is possible to pass from one to the other without undue risk and without the aid of any special appliance.

(2)If the other ship is sailing barge, flat, keel, lighter or other similar vessel of relatively low free board, the means of access shall be provided by the ship which has the higher free board.
(3)Rope ladders used as a means of access between ship and another vessel shall,--
(a)be of good construction, made up of suitable and sound material with adequate strength and properly maintained for the purpose for which it is used;
(b)be adequately secured at its upper and in such a manner that it is firmly and safely held in order to prevent any possible slipdown of its spare rolled up portion when the ladder is used;
(c)have treads which are flat and of a width and depth of not less than 30 centimetres and 15 centimetres respectively and so constructed as to prevent slipping;
(d)have suitable provisions as far as practicable, for preventing the ladder from twisting; and
(e)have bottom tread within the safe distance of the lower landing place.