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 8] [Entire Act]

State of Rajasthan - Subsection

Section 8(3) in The Industrial Disputes (Rajasthan Amendment) Act, 1984

(3)The State Government may, either on its own motion or on the application made by the employer or the retrenched workmen, review its order directing reinstatement of the retrenched workman or, as the case may be, the order up-holding the validity of retrenchment of the workman under sub-section (1) or refer the matter to a Tribunal for adjudication:Provided that where a reference has been made to a Tribunal under this sub-section it shall pass an award within a period of thirty days from the date of such reference.".