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 56A(8)] [Section 56A] [Entire Act] State of Punjab - Subsection Section 56A(8)(iii) in The Punjab Factory Rules, 1952 (iii)The result of examinations by a competent person carried out under sub- rules (4) and (5) shall be in Form No. 33-A.