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 3] [Entire Act]

State of Goa - Subsection

Section 3(1) in The Goa, Daman and Diu Shops and Establishments Act, 1973

(1)Within the period specified in sub-section (3), the employer of every establishment [except a bank] [Inserted by the Amendment Act 33 of 2001.] shall send to the Inspector concerned, a statement in the prescribed form together with such fees as may be prescribed, containing-
(a)the name of the employer and the manager, if any;
(b)the postal address of the establishment;
(c)the name, if any, of the establishment;
(d)category of the establishment; and
(e)such other particulars as may be prescribed.