Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 11 docs - [View All]
Second Appeal No. 30 Of 1994 vs : Versus : on 6 October, 2008
Bandhua Mukti Morcha vs Union Of India & Others on 16 December, 1983
East India Coal Company Limited vs East Bulliaree Kendwadih ... on 3 March, 1987
Central Coalfields Ltd. vs T.M.S. Engineering And ... on 19 May, 2004
Uma Shankar Prasad vs Hazaribagh Mines Board, ... on 31 July, 2007

Loading...
User Queries
[Complete Act]
Central Government Act
Section 20 in The Mines Act, 1952
20.
(1) Conservancy. There shall be provided, separately for males and females in every mine, a sufficient number of latrines and urinals of prescribed types so situated as to be convenient and accessible to persons employed in the mine at all times.
1. Subs. by s. 10, Act 62 of 1959 ., for sub- section (1) (w. e. f. 16- 1- 1960 ).
2. Subs by Act 42 of 1983 s. 14 (w. e. f 31- 5- 1984 )
(2) All latrines and urinals provided under sub- section (1) shall be adequately lighted, ventilated and at all times maintained in a clean and sanitary condition.
(3) The Central Government may specify the number of latrines and urinals to be provided in any mine, in proportion to the number of males and females employed in the mine and provide for such other matters in respect of sanitation in mines (including the obligations in this regard of persons employed in the mine) as it may consider necessary in the interests of the health of the persons so employed.