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 17] [Entire Act]

State of Karnataka - Subsection

Section 17(1) in The Karnataka Lifts, Escalators and Passenger Conveyors Act, 2012

(1)In case of any dispute between owner or agent of lift or escalator or passenger conveyor, and the registered person with regards to quality of work and or material used may appeal to the Chief Inspector of Lifts, Escalators & Passenger conveyors within thirty days of such dispute.