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 16(3)] [Section 16] [Entire Act] State of Bihar - Subsection Section 16(3)(b) in The Bihar Motor Transport Workers Rules, 1962 (b)an adolescent is, or is about to be, employed in any work which is likely to cause injury to his health.]