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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(a) in The Rajasthan Famine Relief Works Employees (Exemption From Labour Laws) Act, 1964

(a)"Court" means a court, tribunal, Board or an authority constituted or appointed under any labour law for deciding or adjudicating upon any dispute or claims under any such law and includes a civil court or a Magistrate exercising jurisdiction under any law for the time being in force: