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 243] [Entire Act]

Union of India - Subsection

Section 243(3) in The Coal Mines Regulations, 2017

(3)The owner, agent or manager or every mine where self-rescuers are to be used, shall:-
(a)at all times keep sufficient stock of self-rescuers so that they are readily available whenever needed;
(b)provide, at the mine, adequate arrangements for cleaning, maintenance and inspection of self-rescuers;
(c)ensure that every person who may be required to use self-rescuer under sub-regulation (1) undergoes a course of training in the use of self-rescuer, as may be specified by the Chief Inspector by a general or special order in writing.