Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 3 docs
Neyveli Lignite Corpn. Ltd. vs Collector Of Central Excise on 3 September, 1991
Social Security Under The Employees' State Insurance Act ,1948
Employers Management Of Central ... vs The Workmen Represented By ... on 12 October, 1986

Loading...
User Queries
[Complete Act]
Central Government Act
Section 83 in The Mines Act, 1952
83. 3[
(1) ] Power to exempt from operation of Act. The Central Government may, by notification 4 in the Official Gazette, exempt either absolutely or subject to any. specified conditions any local area or any mine or group or class of mines or any part of a mine or any class of persons from the operation of 8[ all or any of the provisions of this Act or the regulations, rules or bye- laws.]
1. Ins. by Act 62 of 1959, s. 44 (w. e. f. 16- 1- 1960 ).
2. Ins. by s. 45, ibid. (w. e. f., 16- 1- 1960 ).
3. S. 83 was re- numbered as sub- section (1) thereof and sub- section (2) was ins by s. 46, ibid. (w. e. f. 16- 1- 1960 ).
4. For such notification, see Gazette of India. 1952, Pt, II, Sec. 3,
5 Omitted by Act 42 of 1983 s. 44 (w. e. f. 31- 5- 1984 ) 6 Omitted by Act 45 ibid (w. e. f. 31- 5- 1984 ) 7 Subs. by Act 46 of 1983 s. 44 (w. e. f. 31- 5- 1984 )
Provided that no local area or mine or group or class of mines shall be exempted from the provisions of 4[ sections 40 and 45] unless it is also exempted from the operation of all the other provisions of this Act.
(2) 1[ The Central Government may, by general or special order and subject to such restrictions as it may think fit to impose, authorise the Chief Inspector or any other authority to exempt, subject to any specified conditions, any mine or part thereof from the operation of any of the provisions of the 4[ regulations rules or bye- laws] if the Chief Inspector or such authority is of opinion that the conditions in any mine or part thereof are such as to render compliance with such provision unnecessary or impracticable.]