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 31C] [Entire Act] Union of India - Subsection Section 31C(b) in Employees' State Insurance (General) Regulations, 1950 (b)in other cases, depending on its merits, waive up to 50 per cent damages levied or leviable;