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 19] [Entire Act]

Union of India - Subsection

Section 19(2) in The Manufacture, Storage And Import Of Hazardous Chemicals Rules, 1989

(2)A notice served under sub-rule (1) shall clearly specify the measures to be taken by the occupier in remedying the said contraventions.