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 36] [Entire Act]

State of Andhra Pradesh - Subsection

Section 36(2) in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971

(2)Such an application shall, unless such Appellate Officer, extends the time for sufficient reason, be made with 30 days of the date of dismissal.