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 3] [Entire Act]

Union of India - Subsection

Section 3(I) in Rationalisation of Forms and Reports under Certain Labour Laws Rules, 2017

(I)in clause (iv), after the words "settlement or award", the words " or by the appropriate Government" shall be inserted;