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 5] [Entire Act]

Union of India - Subsection

Section 5(3) in The Manufacture, Storage And Import Of Hazardous Chemicals Rules, 1989

(3)[ An occupier shall notify to the concerned authority, steps taken to avoid any repetition of such occurrence on a site.