Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 4 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
Suo vs State on 30 November, 2011
Suo vs State on 20 September, 2011
Baldev Singh And Ors. vs State Of H.P. And Ors. on 27 July, 2006

Loading...
User Queries
[Complete Act]
Central Government Act
Section 41A in The Factories Act, 1948
41A. Constitution of Site Appraisal Committees.
(1) The State Government may, for purposes of advising it to consider applications for grant of permission for the initial location of a factory involving a hazardous process or for the expansion of any such factory, appoint a Site Appraisal Committee consisting of--
(a) the Chief Inspector of the State who shall be its Chairman;
(b) a representative of the Central Board for the Prevention and Control of Water Pollution appointed by the Central Government under section 3 of the Water (Prevention and Control of Pollution) Act, 1974 (6 of 1974 );
(c) a representative of the Central Board for the Prevention and Control of Air Pollution referred to in section 3 of the Air (Prevention and Control of Pollution) Act, 1981 (14 of 1981 );
(d) a representative of the State Board appointed under section 4 of the Water (Prevention and Control of Pollution) Act, 1974 ; (6 of 1974 ).
(e) a representative of the State Board for the Prevention and Control of Air Pollution referred to in section 5 of the Air (Prevention and Control of Pollution) Act, 1981 (14 of 1981 );
(f) a representative of the Department of Environment in the State;
(g) a representative of the Meteorological Department of the Government of India;
(h) an expert in the field of occupational health; and
(i) a representative of the Town Planning Department of the State Government, and not more than five other members who may be co- opted by the State Government who shall be--
(i) a scientist having specialised knowledge of the hazardous process which will be involved in the factory,
(ii) a representative of the local authority within whose jurisdiction the factory is to be established, and
(iii) not more than three other persons as deemed fit by the State Government.
(2) The Site Appraisal Committee shall examine an application for the establishment of a factory involving hazardous process and make its recommendation to the State Government within a period of ninety days of the receipt of such applications in the prescribed form.
(3) Where any process relates to a factory owned or controlled by the Central Government or to a corporation or a company owned or controlled by the Central Government, the State Government shall co- opt in the Site Appraisal Committee a representative nominated by the Central Government as a member of that Committee.
(4) The Site Appraisal Committee shall have power to call for any information from the person making an application for the establishment or expansion of a factory involving a hazardous process.
(5) Where the State Government has granted approval to an application for the establishment or expansion of a factory involving a hazardous process, it shall not be necessary for an applicant to obtain a further approval from the Central Board or the State Board established under the Water (Prevention and Control of Pollution) Act, 1974 (6 of 1974 ) and the Air (Prevention and Control of Pollution) A Act 1981 (14 of 1981 ).