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 4] [Entire Act]

State of Bihar - Subsection

Section 4(2) in The Bihar Contract Labour (Regulation and Abolition) Rules, 1972

(2)Each of the members of the Board referred to in clause (c) of Rule 3 shall hold office as such during the pleasure of the Governor.