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 14] [Entire Act]

State of Madhya Pradesh - Subsection

Section 14(iii) in The M.P. Industrial Relations Act, 1960

(iii)[ the union has undertaken by a special resolution that it shall not sponsor, declare or support a strike until a ballot is taken and not less than two-thirds of the total members of the union vote in favour of the strike.] [Inserted by M.P. Act No. 41 of 1981 (w.e.f. 26-1-1982).]