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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(3) in The Bonded Labour System (Abolition) Ordinance, 1975

(3)The Board may constitute such other committees, whether consisting wholly of directors or wholly of other persons or a partly of directors and partly of other persons as it thinks fit for such purposes as it may decide.