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 23(2)] [Section 23] [Entire Act]

State of Andhra Pradesh - Subsection

Section 23(2)(ii) in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971

(ii)The order shall record the reasons for the refusal and shall be communicated to the applicant.