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 41] [Entire Act]

State of Bihar - Subsection

Section 41(17) in Bihar Inter-State Migrant Workmen (Regulation of Employment and Conditions of Service) Rules, 1980

(17)The accounts pertaining to the canteen shall be audited once every twelve months by registered accountants and Auditors:Provided that the Commissioner of Labour, Bihar may approve of any other person to audit the accounts if he is satisfied that it is not feasible to appoint a registered Accountant and Auditor in view of the site or the location of the canteen.