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 57(1)] [Section 57] [Entire Act] State of Jharkhand - Subsection Section 57(1)(d) in Bihar Factories Rules, 1950 (d)thoroughly examined by a competent person:-(i)externally once in every period of six months;(ii)internally, once in every period of twelve months: