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 41] [Entire Act]

State of Haryana - Subsection

Section 41(1) in Industrial Disputes (Punjab) Rules, 1958

(1)Where any workmen of an establishment are members of a registered trade union, the employer shall ask the union to inform him in writing -how many of the workmen are members of the union; andhow their membership is distributed among the sections, shops or departments of the establishment.