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 58(9)] [Section 58] [Entire Act]

State of Rajasthan - Subsection

Section 58(9)(b) in Rajasthan Factories Rules, 1951

(b)A report of the result of every examination or test carried out shall be completed in the prescribed Form No.9 and shall be signed by the person making the examination or test, and shall be kept available for perusal by the Inspector at all hours when the factory or any part thereof is working.