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 2] [Entire Act]

Union of India - Subsection

Section 2(b) in The Maternity Benefit (Mines And Circus) Rules, 1963

(b)[ "Competent Authority" means the Chief Labour Commissioner (Central);] [ Substituted by G.S.R. 64, dated 4.2.1992 (w.e.f. 15.2.1992).]