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 33] [Entire Act]

State of Uttar Pradesh - Subsection

Section 33(2) in The U.P. Contract Labour (Regulation Abolition) Rules, 1975

(2)The memorandum shall set forth concisely and under distinct heads the grounds of appeal to the order appealed from.