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 67K(1)] [Section 67K] [Entire Act] State of Punjab - Subsection Section 67K(1)(h) in The Punjab Factory Rules, 1952 (h)meaning of various labels and markings used in the containers of hazardous substances as provided under Rule 67-J;