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 13(2)] [Section 13] [Entire Act] Union of India - Subsection Section 13(2)(d) in The Bonded Labour System (Abolition) Act, 1976 (d)not more than three persons to represent the official or non-official agencies in the district connected with rural development, to be nominated by the State Government;