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 30E(2)] [Section 30E] [Entire Act]

Union of India - Subsection

Section 30E(2)(ii) in The Iron Ore Mines Labour Welfare Cess Rules, 1963

(ii)every branch maternity centre shall have a qualified doctor and a qualified compounder: