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 Maharashtra - Subsection

Section 2(5) in The Maharashtra Labour Welfare Fund Act, 1953

(5)[ "Factory" means a factory as defined in section 2(m) of the Factories Act, 1948, and includes any place wherein five or more persons are employed of working and-
(i)Wherein any manufacturing process is being carried on with the aid of powers or is ordinarily so carried on;
(ii)which in deemed to be a factory under section 85 of the said Act;]