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]

State of Madhya Pradesh - Subsection

Section 3(e) in The M.P. Workmen's Compensation Rules, 1962

(e)either by the employer or by the workman on the ground that in the determination of compensation there is a mistake or error apparent on the face of the record.