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 16] [Entire Act]

Union of India - Subsection

Section 16(2) in The Child Labour (Prohibition And Regulation) Rules, 1988

(2)The register shall be maintained on a yearly basis but shall be retained by the employer for a period of three years after the date of the last entry made therein.