Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 59(2)] [Section 59] [Entire Act] State of Gujarat - Subsection Section 59(2)(a) in The Bombay Shops and Establishments Act, 1948 (a)that the employer or manager of the establishment has used all due diligence to enforce the execution of this Act.