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 2] [Entire Act]

State of Bihar - Subsection

Section 2(42) in The Bihar Municipal Act, 2007

(42)"hazardous process" means the hazardous process defined in 63 clause (cb) of Section 2 of the Factories Act, 1948;