Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(1)] [Section 20] [Entire Act] State of Kerala - Subsection Section 20(1)(b) in The Kerala Headload Workers Act, 1978 (b)that the committee has persistently made default in the discharge of its functions or has exceeded or abused its powers.