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 39] [Entire Act]

State of Kerala - Subsection

Section 39(b) in Kerala Factories Rules, 1957

(b)the cooled drinking water shall be supplied in every canteen, lunch-room and the rest room and also at conveniently accessible points throughout the factory which for the purpose of these rules shall be called " Water Centres".