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 104] [Entire Act]

State of Madhya Pradesh - Subsection

Section 104(3) in The M.P. Factories Rules, 1962

(3)The Manager may after the dates fixed for leave only after giving a notice of four weeks to the worker.