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 73A] [Entire Act] State of Maharashtra - Subsection Section 73A(6) in Maharashtra Factories Rules, 1963 (6)Every gas-holder shall be thoroughly examined internally by a person competent to conduct such examination once in every period of twelve months.