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 14] [Entire Act]

State of Uttar Pradesh - Subsection

Section 14(1) in The U.P. Factories (Safety Officers) Rules, 1984

(1)Any Safety Officer on whom any penalty has been imposed under Rule 8 may, within thirty days of the communication of the order of imposition of the penalty to him, appeal against such order to the Labour Commissioner.