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 59C] [Entire Act]

State of Bihar - Subsection

Section 59C(1) in Bihar Factories Rules, 1950

(1)No person shall be employed to operate a crane, locomotive fork-lift truck, pay loaders, dumpers or other automobiles or to give signals to a Crane or Locomotive operator unless his eye-sight and colour vision have been examined by a qualified opthalmologist, approved by the Inspector and declare fit to work whether with or without the use of corrective glasses.