Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 2(i)] [Section 2] [Complete Act]
Central Government Act
Section 2(i)(j) in The Mines Act, 1952
(j) 3[ " mine" means excavation where any operation for, the purpose of searching for or obtaining minerals has been or is being carried on and includes-
(i) all borings, bore holes, oil wells and accessory crude conditioning plants, including the pipe conveying mineral oil within the oilfields;
(ii) all shafts, in or adjacent to and belonging to a mine, whether in the course of being sunk or not;
(iii) all levels and inclined planes in the course of being driven;
(iv) all open cast workings;
(v) all conveyors or aerial ropeways provided for the bringing into or removal from a mine of minerals or other articles or for the removal of refuse therefrom;
(vi) all edits, levels, planes, machinery, works, railways, tramways and sidings in or adjacent to and belonging to a mine;
(vii) all protective works being carried out in or adjacent to a mine;
(viii) all workshops and stores situated within the precincts of a mine and under the same management and used primarily for the purposes connected with that mine or a number of mines under the same management;
(ix) all power stations, transformer sub- stations, con- vertor stations, rectifier stations and accumulator storage stations for supplying electricity solely or mainly for the purpose of working the mine or a number of mines under the same management;
(x) any premises for the time being used for depositing sand or other material for use in a mine or for depositing refuse from a mine or in which any operations in connection with such sand, refuse or other material is being carried on, being premises exclusively occupied by the owner of the mine;
(xi) any premises in or adjacent to and belonging to a mine on which any process ancillary to the getting, dressing or preparation for sale of minerals or of coke is being carried on;]
1. Ins. by Act 62 of 1959, s. 2 (w. e. f. 16- 1- 1960 ).
2. Subs. by s. 2; ibid., for cl. (j) (w. e. f. 16- 1- 1960 ).
3. Subs. by Act 42 of 1983 s. 2 (w. e. f 31- 5- 1984 ]