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 25] [Entire Act]

State of Kerala - Subsection

Section 25(2) in Kerala Construction Workers' Welfare Fund Act, 1989

(2)Whoever refuses to make the entries in the identity card of the members as required under section 5 and whoever not maintaining the registers required under section 7 shall be punishable with imprisonment for a term which may extend to three months or with fine which may extend to five hundred rupees or with both.