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 4B] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4B(2) in U.P. Industrial Disputes Act, 1947

(2)A Tribunal shall, except where otherwise provided under Section 5-A, consist of one person only to be appointed by the State Government.