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 57A] [Entire Act] State of Bihar - Subsection Section 57A(1) in Bihar Factories Rules, 1950 (1)(a)The expression "gas-holder" for the purpose of the Rule, means "water sealed gas-holder.(b)This Rule shall apply to only such gas-holders as have a storage capacity of not less than 141-6 cubic meters (5,000 c.ft).