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 41] [Entire Act]

State of Punjab - Subsection

Section 41(b) in The Punjab Factory Rules, 1952

(b)the cooled drinking water shall be supplied in every canteen, lunch-room and rest-room and also at convenient accessible points throughout the factory which for the purpose of these Rules shall be called "Water Centres".