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 2] [Entire Act]

Union of India - Subsection

Section 2(21) in The Hazardous Wastes (Management And Handling) Rules, 1989

(21)"operator of facility" means a person who owns or operates a facility for collection, reception, treatment, storage and disposal of hazardous wastes;