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 18] [Entire Act]

State of Maharashtra - Subsection

Section 18(4) in Maharashtra Factories Rules, 1963

(4)
(a)[A fee of rupees ten] [Substituted by G.N. of 1.8.1984 MGG Part I-L Extraordinary P.272] shall be payable for the issue of every certificate of fitness issued under sub-rule (2) and shall be paid by the occupier.
(b)[A fee of rupees two] [Substituted by G.N. of 1.8.1984 MGG Part I-L Extraordinary P.272] shall be payable for the issue of every duplicate of a certificate issued under sub-rule (2) and shall be paid by the occupier.