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 2] [Entire Act]

Union of India - Subsection

Section 2(35) in The Hazardous Wastes (Management And Handling) Rules, 1989

(35)"waste oil" means any oil-
(i)which includes spills of crude oil, emulsions, tank bottom sludge and slop oil generated from petroleum refineries, installations or ships; and
(ii)is unsuitable for re-refining, but can be used as fuel in furnaces if it meets the specifications laid down in Schedule 6;