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 73W(2)] [Section 73W] [Entire Act]

State of Maharashtra - Subsection

Section 73W(2)(i) in Maharashtra Factories Rules, 1963

(i)a person possessing a Diploma in Industrial Health or equivalent shall not be required to possess the Certificate of training as aforesaid;