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 88(1)] [Section 88] [Entire Act] State of Bihar - Subsection Section 88(1)(c) in Bihar Factories Rules, 1950 (c)whenever any application for grant of leave is refused an entry to the effect shall be made in the Leave with Wages Register and in the Leave Book.