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 Andhra Pradesh - Section

Section 14 in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971

14. Notice of meeting and list of business:

- (I) Ordinarily seven days' notice shall be given to the members of a proposed meeting.
(2)No business which is not on the list of business for a meeting shall be considered at that meeting without the permission of the Chairman.