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]

Union of India - Subsection

Section 2(38) in The Explosives Rules, 2008

(38)"permitted explosive" means authorised explosive which is permitted by the Director General of Mines Safety to be used in underground coal mines;