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 34] [Entire Act]

Union of India - Subsection

Section 34(3) in The Coal Mines Regulations, 2017

(3)The number of surveyors required to be appointed shall be on the scale as may be specified by the Board:Provided that in specific cases, the Chief Inspector may relax the requirement of the appointment of surveyors.