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 41] [Entire Act]

State of Andhra Pradesh - Subsection

Section 41(6) in Andhra Pradesh Shops and Establishments Act, 1988

(6)No fine imposed on any employee shall be recovered from him after the expiration of sixty days from the day on which it was imposed.