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 2A] [Entire Act]

State of Bihar - Subsection

Section 2A(4) in Bihar Factories Rules, 1950

(4)The Chief Inspector, if he has reason to believe that 'competent person' :-
(a)has violated any condition stipulated in the certificate of competency;
(b)has carried out a test, examination and inspection or has acted in manner inconsistent with the intent or the purpose of this Act or the Rules made thereunder, or has omitted to act as required under the Act or Rules made thereunder;
(c)for any other reason to be recorded in writing; may revoke the certificate of competency after giving an opportunity to the 'competent person' for being heard.
Explanation :- For the purpose of this Rule, an institution includes an organisation.