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 33] [Entire Act]

State of Odisha - Subsection

Section 33(2) in The Orissa Contract Labour (Regulation and Abolition) Rules, 1975

(2)Where the appellate officer rejects the memorandum under Sub-rule (1) he shall record the reason for such rejection and communicate the order to the applicant.