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 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Coal Mines (Special Provisions) Rules, 2014

(2)The nominated authority may be a full time authority or be designated as an additional charge, as determined by the Central Government.