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]

State of Kerala - Subsection

Section 34(1) in The Kerala Minimum Wages Rules, 1958

(1)The authority, for reasons to be recorded in writing, may direct that the costs of any proceedings pending before it shall not follow the event.