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 25] [Entire Act]

Union of India - Subsection

Section 25(1) in Atomic Energy (Radiation Protection) Rules, 2004

(1)Every employer shall provide the services of a physician with appropriate qualifications to undertake occupational health surveillance of classified workers.