Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(1)] [Section 8] [Entire Act] State of Rajasthan - Subsection Section 8(1)(i) in The Bonded Labour System (Abolition) Ordinance, 1975 (i)"weaker section" means such economically and socially backward or neglected section of the land holders as may be prescribed; and