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] [Entire Act]

State of Tamilnadu - Subsection

Section 3(2) in Tamil Nadu Handloom Worker (Conditions of Employment and Miscellaneous Provisions) Rules, 1982

(2)The application shall be accompanied by the following documents, namely:-
(a)Plans in triplicate showing,-
(i)the site of such place or premises, the areas therein to be used for manufacturing processes and the immediate surroundings of such place or premises;
(ii)the plan, elevation and necessary cross-sections of the details relating to natural lighting, ventilation, means of escape in case of fire, position of the plant and machinery, if any, used and passage-ways in or in relation to, the various buildings which are intended to be used for manufacturing processes; and
(b)The treasury receipt showing that the appropriate fee for the licence as specified in rule 6 has been paid.