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 9(3)] [Section 9] [Entire Act]

State of Tamilnadu - Subsection

Section 9(3)(b) in Tamil Nadu Hair Dressers Social Security and Welfare Scheme, 2006

(b)The registration under this clause is valid for a period of [five years] or until the registered manual worker attains the age of sixty years, whichever is earlier.]