Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1 docs
The Tamil Nadu Fireworks And ... vs The Principal Secretary To ... on 3 April, 2013
The Tamil Nadu Fireworks And ... vs The Principal Secretary To ... on 3 April, 2013
Calcutta Metropolitan Water And ... vs State Of West Bengal And Ors. on 19 March, 1990

Loading...
User Queries
[Complete Act]
Central Government Act
Section 90 in The Factories Act, 1948
90. Power to direct enquiry into cases of accident or disease.
(1) The State Government may, if it considers it expedient so to do, appoint a competent person to inquire into the causes of any accident occurring in a factory or into any case where a disease specified in 2[ the Third Schedule] has been, or is suspected to have been, contracted in a factory, and may also appoint one or more persons possessing legal or special knowledge to act as assessors in such inquiry.
(2) The person appointed to hold an inquiry under this section shall have all the powers of a Civil Court under the Code of Civil Procedure, 1908 (5 of 1908 ), for the purposes of enforcing the attendance of witnesses and compelling the production of documents and material objects, and may also, so far as may be necessary for the purposes of the inquiry, exercise any of the powers of an Inspector under this Act; and every person required by the person making the inquiry to furnish any information shall be deemed to be legally bound so to do within the meaning of section 176 of the Indian Penal Code (45 of 1860 ).
(3) The person holding an inquiry under this section shall make a report to the State Government stating the causes of the accident, or as the case may be, disease, and any attendant circumstances, and adding any observations which he or any of the assessors may think fit to make.
(4) The State Government may, if it thinks fit, cause to be published any report made under this section or any extracts therefrom.
(5) The State Government may make rules for regulating the procedure at inquiries under this section.