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 45] [Entire Act]

State of Madhya Pradesh - Subsection

Section 45(b) in The M.P. Factories Rules, 1962

(b)the cooled drinking-water shall be supplied in every canteen, lunch-room and also at conveniently accessible points throughout the factory which, for the purpose of these rules shall be called "Water Centres."