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 72(9)] [Section 72] [Entire Act] State of Madhya Pradesh - Subsection Section 72(9)(y) in The M.P. Factories Rules, 1962 (y)Where stairways discharge through corridors and passageways, the height of the corridors and passageways shall not be less than 2.4 meters.