(a)The register to be maintained under sub-clause (iii) of clause (a) of subsection (1) of Section 29 shall contain the following particulars, namely:-(i)name of the occupier of the factory;(ii)address of the factory;(iii)distinguishing number or mark, if any; and chain, description sufficient to identify the lifting machine, rope, or the lifting tackle;(iv)date on which the lifting machine, chain, rope or lifting tackle was first taken into use in the factory;(v)date and number of the certificate relating to any test and examination made under sub-rules (1) and (9) together with the name and address of the person who issued the certificate;(vi)date of each periodical thorough examination made under sub-clause (iii) of clause (a) sub-section (1) of Section 29 and sub-rule (8) and the name of the person by whom it was carried out;(vii)date of annealing or other heat treatment of the chain and other lifting tackle made under sub-rule (7) and the name of the person by whom it was carried out;(viii)particulars of any defects affecting the safe working load found at any such thorough examination or after annealing and of the steps taken to remedy such defects.