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 49] [Entire Act]

State of West Bengal - Subsection

Section 49(3) in The West Bengal Factories Rules, 1958

(3)Any fee payable for an examination of a person under this rule shall be paid by the occupier and shall not be recoverable from that person.