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 24] [Entire Act]

State of Rajasthan - Subsection

Section 24(4) in The Bonded Labour System (Abolition) Ordinance, 1975

(4)Any dispute relating to a notice shall be adjudicated in an inquiry to be held by the Collector.