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 1] [Section 62] [Entire Act]

Union of India - Subsection

Section 62(1A) in The Factories Act, 1948

(1A)No adult worker shall be required or allowed to work in any factory unless his name and other particulars have been entered in the register of adult workers.