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 50] [Entire Act]

Union of India - Subsection

Section 50(2) in The Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Act, 1996

(2)A penalty under sub-section (1) may be imposed—
(a)by the Director-General where the contravention or failure relates to a matter to which the appropriate Government is the Central Government; and
(b)by the Chief Inspector where the contravention or failure relates to a matter to which the appropriate Government is the State Government.