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 7A] [Entire Act]

Union of India - Subsection

Section 7A(6) in The Apprenticeship Rules, 1992

(6)It shall be obligatory on the part of employer to disclose the duration and syllabi of the optional trades on the portal-site.