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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(3) in The Tamil Nadu Catering Establishments Act, 1958

(3)
(a)Subject to the foregoing provisions of this section, the Inspector may grant a registration certificate in the form prescribed on such terms and conditions as may be prescribed and where the Inspector refuses to grant a registration certificate, he shall do so by an order communicated to the employer, giving the reasons in writing for such refusal.
(b)The Inspector shall, before granting a registration certificate, register the catering establishment in the register of catering establishments maintained for the purpose.
(c)The registration certificate shall be prominently displayed at the catering establishment.