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 5] [Section 13] [Entire Act]

Bombay Presidency - Subsection

Section 13(3) in Bombay Industrial Relations Act, 1946

(3)If in any local area, neither a Representative Union nor a Qualified Union has been registered in respect of an industry a union having a membership of not less than fifteen percent, of the total number of employees employed in any undertaking in such industry in the said area and complying with the conditions specified in section 23 as necessary for its being placed on the approval list may apply in the prescribed form to the Registrar for registration as a Primary Union for such industry in such local area.[(4) Notwithstanding anything contained in this section, if a union makes a fresh application for registration as a Representative Union, Qualified Union, or as the case may be, Primary Union, the Registrar shall not entertain such application unless a period of one year has elapsed since the date of disposal by the registrar of the previous application of that union for such registration.]