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 2A] [Entire Act]

State of Rajasthan - Subsection

Section 2A(5) in Rajasthan Factories Rules, 1951

(5)Any person aggrieved by an order of the Chief Inspector under sub-rule 3 and 4 may appeal within a period of 30 days of the date of the orders, after giving him an opportunity of hearing the State Government may dispose of the appeal.