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 29] [Entire Act]

State of Bihar - Subsection

Section 29(3) in The Bihar Motor Transport Workers Rules, 1962

(3)Notices given under sub-rules (1) and (2) may be cancelled by a notice delivered at the undertaking not later than the day before the said day or the substituted day to be cancelled, whichever is earlier.