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] [Entire Act]

State of Madhya Pradesh - Section

Section 50 in The M.P. Factories Rules, 1962

50. Urinal accommodation.

- Urinal accommodation shall be provided for the use of male workers, and shall not be less than two feet in length for every 50 males, provided that where the number of males employed exceeds 500, it shall be sufficient if there is one urinal for every 50 males up to the first 500 employed, and one for every 100 thereafter.In calculating the urinal accommodation required under this rule-
(a)the number of workers shall mean the maximum number employed at any one time during the day; and
(b)any odd number of workers less than 50 or 100, as the case maybe, shall be reckoned as 50 or 100.