Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 43(2)] [Section 43] [Entire Act] State of Andhra Pradesh - Subsection Section 43(2)(i) in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971 (i)The canteen shall be sufficiently lighted at all times when any person has access to it.