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 62IH] [Entire Act]

State of Bihar - Subsection

Section 62IH(1) in Bihar Factories Rules, 1950

(1)The Occupier of a factory carrying on a hazardous process shall prepare a draft on-side emergency plan and submit it to the Chief Inspector. The Chief Inspector may make such modifications in the plan as necessary in consultation with the occupier and approve the same.