(i) whereon ten or more workers are working, or were working on any day of the preceding twelve months, and in any part of which a manufacturing process is being carried on with the aid of power, or is ordinarily so carried on, or
(ii) whereon twenty or more workers are working, or were working on any day of the preceding twelve months, and in any part of which a manufacturing process is being carried on without the aid of power, or is ordinarily so carried on,- but does not include a mine subject to the operation of 3[ the Mines Act, 1952 (35 of 1952 ),] or 4[ a mobile unit belonging to the armed forces of the Union, a railway running shed or a hotel, restaurant or eating place]. 5[ Explanation. 6[ I]-- For computing the number of workers for the purposes of this clause all the workers in 6[ different groups and relays] in a day shall be taken into account;] 6[ Explanation. II.-- For the purposes of this clause, the mere fact that an Electronic Data Processing Unit or a Computer Unit is installed in any premises or part thereof, shall not be construed to make it a factory f no manufacturing process is being carried on in such premises or part thereof;]