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 3(2)] [Section 3] [Entire Act]

State of Kerala - Subsection

Section 3(2)(c) in Kerala Factories Rules, 1957

(c)In the case of hazardous and polluting industries, a certificate of approval of location of the factory obtained from the Chief Town planner to Government and a no objection certificate from the Kerala State Pollution Control Board.