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] [Entire Act]

State of Odisha - Section

Section 60 in The Inter-State Migrant Workmen (Regulation of Employment and Conditions of Service) Orissa Rules, 1980

60.

(1)The Chief Inspector appointed under Sub-rule (1) of Rule 59 shall be deemed to be a public servant within the meaning of Section 21 of the Indian Penal Code.
(2)No prosecution under the Act shall be instituted except with the previous sanction of the Chief Inspector.Form-I[See Rule 3 (1)]Application for registration of establishment employing migrant workmen-