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 14C] [Entire Act]

State of Bihar - Subsection

Section 14C(4) in Bihar Factories Rules, 1950

(4)If any occupier fails to deposit the amount demanded by the Chief Inspector within a fortnight of the receipt of the notice of demand the Chief Inspector shall take steps to recover the amount as an arrear of Land Revenue from the occupier of the Factory concerned.