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 5] [Entire Act]

State of Telangana - Subsection

Section 5(3) in Telangana Industrial Workers (Representation, Participation in Management and Relief) Act, 1998

(3)The units determined either under sub-section (1), or under sub-section (2) shall not be altered for a period of five years.