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 117(3)] [Section 117] [Entire Act]

State of Maharashtra - Subsection

Section 117(3)(c) in Maharashtra Factories Rules, 1963

(c)if the appellant is not a member of any of the aforesaid bodies or if he does not state in the memorandum which of such bodies he desires, should appoint the assessor, be the body which the appellate authority considers as the best fitted to represent the industry concerned,-