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 5] [Entire Act]

Union of India - Subsection

Section 5(3) in The Industrial Employment (Standing Orders) Central Rules, 1946

(3)Number of temporary workmen;[(3-A) Number of casual workmen;] [ Inserted by S.R.O. 556, dated 24.2.1956.]