Section 211(5) in Bihar Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2005
(5)In case where-(a)the State Government is of the opinion that the matter of the enquiry or any part of it are of such nature that it would be against the interest of national security to hold the enquiry in public and directs the said authority or the enquiry officer, as the case may be, to hold the enquiry in camera; or(b)on an application made by any party to the enquiry, the authority or the enquiry officer, as the case may be, referred to in sub-rule (1) if it or he is of the opinion that the holding of public enquiry will lead to disclosure of information relating to a trade secret, decides to hold the enquiry of such part of it in camera, such enquiry shall not be held in public.