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 55(2)] [Section 55] [Entire Act] State of Bihar - Subsection Section 55(2)(ii) in The Bihar Contract Labour (Regulation and Abolition) Rules, 1972 (ii)Latrines and urinals other than those connected with a flush sewage system shall comply with the requirements of the public health authorities.