Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 62DH(1)] [Section 62DH] [Entire Act] State of Jharkhand - Subsection Section 62DH(1)(h) in Bihar Factories Rules, 1950 (h)Meaning of various labels and marking used on the containers of hazardous substances as provided under Rule 62-CH: