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 71B] [Entire Act]

State of Bihar - Subsection

Section 71B(1) in Bihar Factories Rules, 1950

(1)Annual Medical Examination for fitness for each member of the canteen staff who handles foodstuffs shall be carried out by the Factory Medical Officer or the Certifying Surgeon, which should include the following:-
(i)Chest X-Ray,
(ii)Routine blood examination,
(iii)Routine and bacteriological testing of faeces and urine for germs of dysentry and typhoid fever.