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 35] [Entire Act]

State of Tamilnadu - Subsection

Section 35(1) in Tamil Nadu Shops and Establishments Act, 1947

(1)No fine shall be imposed on any person employed save in respect of such acts and omissions on his part as the employer, with the previous approval of the [State] [Substituted for 'Province' by the Adaptation Order of 1950] Government or of the prescribed authority, may have specified by notice under sub-section (2).