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 67] [Entire Act]

State of Rajasthan - Subsection

Section 67(3) in The Rajasthan Industrial Disputes Rules, 1958

(3)Where the Labour Court is for any reasons dissatisfied with the proceeding of the Commissioner, it may direct such further enquiry to be made, as it shall think fit.