Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(3)] [Section 3] [Entire Act] Bombay Presidency - Subsection Section 3(3)(ii) in Bombay Industrial Relations Act, 1946 (ii)any proceeding before a Labour Court, [a Wage Board] or the Industrial Court in arbitration;