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 15] [Entire Act]

State of West Bengal - Subsection

Section 15(b) in The West Bengal Factories Rules, 1958

(b)in the case of an inspector who is a duly qualified medical practitioner, to carry out such medical examination as may be necessary;