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 13] [Entire Act]

Union of India - Subsection

Section 13(4) in The Manufacture, Storage And Import Of Hazardous Chemicals Rules, 1989

(4)[ The occupier shall ensure that a mock drill of the on-site emergency plan is conducted every six months;