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 Telangana - Section

Section 4 in Telangana Industrial Workers (Representation, Participation in Management and Relief) Act, 1998

4. Power to amend First Schedule.

- The Government in consultation with the Chief Election Authority, may by notification add to, alter or amend the First Schedule from time to time.