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 16(3)] [Section 16] [Entire Act] State of Andhra Pradesh - Subsection Section 16(3)(a) in Andhra Pradesh Motor Transport Workers Rules, 1963 (a)cases of illness have occurred which it is reasonable to believe are due to the nature of work or other conditions of work prevailing therein; or