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] [Entire Act]

State of Punjab - Section

Section 67N in The Punjab Factory Rules, 1952

67N. Review of the information furnished to workers etc.

(1)The occupier shall review once in every calendar year and modify, if necessary, the information furnished under Rules 67-K and 67-L to the workers and the Chief Inspector of Factories.
(2)In the event of any change in the process or operations or methods of work or when any new substance is introduced in the process or in the event of a serious accident taking place, the information so furnished shall be reviewed and modified to the extent necessary.