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 56B] [Entire Act]

State of Bihar - Subsection

Section 56B(4) in Bihar Factories Rules, 1950

(4)The provision of sub-rule (i) shall apply only to factories constructed after the 1st January, 1975 and also to cranes installed in existing factories after the said date and sub-rules (ii) and (iii) shall apply to the factories constructed after the 4th February, 1963 and the cranes installed in existing factories after said date:Provided that the Chief Inspector may, with the approval of the State Government, exempt any such factory in respect of any particular over-head travelling crane from the operation of any provision of the said sub-rules subject to such conditions as he may specify in writing.