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 36] [Entire Act]

State of Odisha - Subsection

Section 36(iii) in The Orissa Contract Labour (Regulation and Abolition) Rules, 1975

(iii)The order shall be communicated to the appellant and a copy thereof shall be sent to the registering officer or the licensing officer from whose order the appeal has been preferred.