Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 184] [Entire Act] Union of India - Subsection Section 184(2) in The Coal Mines Regulations, 2017 (2)Explosives shall not be taken into or kept in any building except a magazine duly approved by the Licensing Authority under the provisions of the Explosives Act, 1884 (4 of 1884).