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 79] [Entire Act]

State of Kerala - Subsection

Section 79(4) in Kerala Factories Rules, 1957

(4)Explosives. - All Explosives shall be handled, transported, stored and used in accordance with the provisions in the Indian Explosives Act, 1884, (Central Act 4 of 1884).