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

191. Safety of shafts in tunnel or excavation.

- The employer shall ensure at a construction site of a building or other construction work that :
(a)surroundings of a shaft used in excavation or tunnel work are protected from being washed away by construction of sufficient height;
(b)where a building worker is required to enter a shaft at an excavation or tunneling work, safe means of access is provided for such entry;
(c)every shaft at excavation or tunnel work is provided with a steel casing, concrete piping, timber, shoring or other materials of adequate strength for the safety of building workers working in such shaft;
(d)such casing and bracing are provided to a shaft at an excavation or tunneling work upto the depth of such shaft at an excavation or tunneling work according to the appropriate design for such casing and bracing;
(e)a reinforced concrete raft and beam is provided around the opening of a shaft at an excavation or tunneling work if the ground surroundings of such opening is unstable or unsafe.