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 29] [Entire Act]

State of Madhya Pradesh - Subsection

Section 29(1) in The M.P. Cinemas (Regulation) Rules, 1972

(1)The main circuits A, B and C shall be subdivided, if necessary, and no sub-circuits shall be allowed to carry more than 5 amps, in the case' of auditorium, corridors, exits and other parts of the premise open to the public or 20 amps, on 230 volts m the case of the stage. Each sub-circuit shall start from a distributing board.