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 Odisha - Section

Section 3 in The Orissa Essential Services (Maintenance) Act, 1988

3. Power to prohibit strike in certain employments.

(1)If the State Government is satisfied that in the public interest it is necessary or expedient so to do, it may, by general or special order, prohibit strikes in any external service specified in the order.
(2)An order made under Sub-section (1) shall be published in such manner as the State Government considers best calculated to bring it to the notice of the persons affected by the order.
(3)An order made under Sub-section (1) shall be in force for six months only, but the State Government may, by a like order, extend it for any period not exceeding six months if it is satisfied that in the public interest, it is necessary or expedient so to do.
(4)Upon the issue of an order under Sub-section (1)-
(a)no person employed in any essential service to which the order relates shall go or remain on strike ; and
(b)any strike declared or commenced, whether before or after the issue of the order, by persons employed in any such service shall be illegal.