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 83] [Entire Act]

State of Uttar Pradesh - Subsection

Section 83(v) in The U.P. Factories Rules, 1950

(v)No worker shall be employed for such work for more than 14 consecutive days without a holiday of 24 consecutive hours.