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 1] [Section 17] [Entire Act]

Union of India - Subsection

Section 17(3) in The Factories Act, 1948

(3)In every factory effective provision shall, so far as is practicable, be made for the prevention of—
(a)glare, either directly from a source of light or by reflection from a smooth or polished surface;
(b)the formation of shadows to such an extent as to cause eye-strain or the risk of accident to any worker.