Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 57] [Entire Act]

State of Andhra Pradesh - Subsection

Section 57(3) in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971

(3)Such facilities shall be conveniently accessible and shall be kept in a clean and hygienic condition.