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 33(1)] [Section 33] [Entire Act] State of Uttar Pradesh - Subsection Section 33(1)(ii) in The U.P. Contract Labour (Regulation Abolition) Rules, 1975 (ii)The memorandum shall be accompanied by a certified copy of the order appealed from and a treasury receipt for rupees 10.