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 105] [Entire Act]

State of Kerala - Subsection

Section 105(3) in Kerala Factories Rules, 1957

(3)Every worker who is required to work in another factory on the same day shall carry with him a card in which the following particulars shall be entered by the manager of the first factory:-
(a)His normal periods of work as in the notice of periods of work, for the day.
(b)The period or periods he was worked in the first factory for the day.
The Manager of the second factory in which he is to work for the rest of the day shall enter in the card the period or periods he has worked for the day in his factory. The manager of both the factories in which the worker has worked for the day on the same day shall send to the Inspector an extract of the card mentioned above not later than three days from the date on which the worker has so worked in the two factories on the same day.