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] [Entire Act]

State of Madhya Pradesh - Section

Section 4 in The M.P. Economiser Rules, 1959

4. Registers.

(1)The Chief Inspector shall maintain in his office,-
(a)a register in Form AE of all economisers registered in the State.
(b)the Registration Books and Memorandum of Inspection Books in respect of all economisers booked in such register;
(c)a register of appeals;
(d)a register of accidents; and
(e)a register of fees received for registration and for the issue of renewed certificates.
(2)The register maintained under clause (a) of sub-rule (1) shall consist of two parts. In part I shall be entered the economisers registered m the State and in Part II shall be entered the economisers transferred from another State.