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 7] [Entire Act]

Union of India - Subsection

Section 7(1) in Registration and Licensing of Industrial Undertakings Rules, 1952

(1)Application for a licence or permission for the establishment of a new industrial undertaking or any substantial expansion of [for the production or manufacture of any new article in] [Inserted by G.S.R. 1781, dated 11th December, 1967] an industrial undertaking shall be made before taking any of the following steps :
(a)raising from the public any part of the capita required for the undertaking or expansion [or the production or manufacture of the new article] [Inserted by G.S.R. 1781, dated 11th December, 1967]
(b)commencing the construction of any part of the factory building for the undertaking or expansion [or the production or manufacture of the new article] [Inserted by G.S.R. 1781, dated 11th December, 1967]
(c)placing order for any part of the plant and machinery required for the undertaking or expansion [or the production or manufacture of the new article] [Inserted by G.S.R. 1781, dated 11th December, 1967]