Section 6(2)(c) in Central Labour Laws (Extension to Jammu and Kashmir) Act, 1970
(c)specify the areas or circumstances in which, or the extent to which, or the conditions subject to which, anything done or any action taken (including any of the matters specified in the second proviso to section 5) under any law repealed by that section shall be recognised or given effect to under the corresponding provision of the Act now extended.